Gujarat High Court High Court

Appearance: vs Mr Kt Dave Addl. Public Prosecutor … on 2 September, 2011

Gujarat High Court
Appearance: vs Mr Kt Dave Addl. Public Prosecutor … on 2 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2571 of 1997




     --------------------------------------------------------------
     DIPAK MANGAL GUPTA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR SHAKEEL A QURESHI for Petitioner
          MR KT DAVE ADDL. PUBLIC PROSECUTOR for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 05/05/97


ORAL ORDER

Rule. Mr. ND Gohil learned Addl. Public
Prosecutor for the State waives the service.

2.The parties do not press for reasoned order.
Considering the submissions made on behalf of the
parties, and having regard to the circumstances and facts
of the case, the petition is allowed and petitioner is
ordered to be released on bail on his executing a bond of
Rs. 15,000/ (Rupees Fifteen Thousand only) with one
local surety of Surat in the like amount to the
satisfaction of the lower Court and subject to the
conditions that he shall,

(a) not take undue advantage of his liberty or misuse
his liberty;

(b) not act in a manner injurious to the interest of
the prosecution;

(c) maintain law and order;

(d) mark his presence before Salabatpura Police
Station on every 1st and 15th of the month
between 9.00 A.M. and 2.00 P.M.;

(e) not leave the local limits of District Surat
without the prior permission of the Sessions
Judge at Surat.

(f) furnish the address of his residence at the time
of execution of the bond and shall not change his
residence without prior permission of this Court;

3.If breach of any of the above conditions is
committed, the Sessions Judge at Surat will be free to
issue warrant or take appropriate action in the matter.

4.Bail before the lower Court having jurisdiction
to try the case.

Rule is made absolute. Direct Service is
permitted.

(K.R. Vyas, J.)