Court No. - 50 Case :- CRIMINAL REVISION No. - 5603 of 2009 Petitioner :- Kapil Respondent :- State Of U.P. And Another Petitioner Counsel :- C.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionist and learned A.G.A. for the
State.
Revisionist is aggrieved by an order dated 15.12.2009 passed by
Additional Sessions Judge, court no.7, Meerut in Session Trial
No.535 of 2005 arising out of case crime no.52 of 2005 under
Sections 302, 394, 411 I.P.C. Police Station Kankar Kheda,
District Meerut. Bail bond of revisionist was cancelled and sureties
were forfeited on account of non-appearance. Prayer for furnishing
fresh bail bond was not accepted.
I have perused the order impugned. I dispose of this revision with
a direction that learned Additional Sessions Judge, court no.7,
Meerut shall release revisionist after accepting a personal bond and
two sureties of Rs.50,000/- each in Session Trial No.535 of 2005
arising out of case crime no.52 of 2005 under Sections 302, 394,
411 I.P.C. Police Station Kankar Kheda, District Meerut.
Order Date :- 22.1.2010
rkg