IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION No 469 of 1997
--------------------------------------------------------------
GOVERNEMNT OF GUJARAT
Versus
YAKUB ISHAQ HARI
--------------------------------------------------------------
Appearance:
Mr K M Mehta, APP for Petitioners
Mr M M Tirmizi, Advocate for respondent
--------------------------------------------------------------
CORAM : MR.JUSTICE N.N.MATHUR
Date of Order: 05/05/97
ORAL ORDER
Rule. Mr Tirmizi, learned Advocate waives service of
notice of Rule on behalf of the respondent.
By way of interim relief, it is directed that
the truck in question bearing No.GJ-7 T 7226 shall be
released and handed over to the respondent Yakub Ishaq
Hari on furnishing a personal bond in the sum of
Rs.75000/- (Rs. Seventy five thousand only) with one
surety of the like amount to the satisfaction of the
Deputy Conservator of Forest, Chhotaudepur for production
of the vehicle as and when he is called upon to do so.
He will also furnish an undertaking that he will not
transfer or alienate the said vehicle and that he will
not make any substantial change in the vehicle till
further orders.
Date: 5.5.1997(N N MATHUR, J.)
msp