Allahabad High Court High Court

Laxmi Narain & Another vs State Of U.P. on 7 January, 2010

Allahabad High Court
Laxmi Narain & Another vs State Of U.P. on 7 January, 2010
Court No. - 55

Case :- CRIMINAL APPEAL No. - 1310 of 2001

Petitioner :- Laxmi Narain & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Nrependra Chaturvedi,Raj Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Vijay Kumar Verma,J.

List revised. None appears on behalf of the appellants Laxmi Narain and
Babloo.

Issue bailable warrants against them returnable within four weeks which shall
be executed by C.J.M. Aligarh. In case of arrest of or surrender by the
appellants, they shall be released on bail on their furnishing personal bond of
Rs.5,000/- and two suretiies each in the like amount to the satisfaction of
C.J.M. concerned and subject to an undertaking to appear before this court on
25.02.2010.

List on 25.02.2010.

Order Date :- 7.1.2010
yachna