Allahabad High Court High Court

Naushad vs State on 27 January, 2010

Allahabad High Court
Naushad vs State on 27 January, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 3081 of 1981

Petitioner :- Naushad
Respondent :- State
Petitioner Counsel :- S.I.Jafari,Sunil Kumar
Respondent Counsel :- Aga

Hon'ble Vijay Kumar Verma,J.

List has been revised. Nobody is present for the appellant.

The office report dated 19.02.2007 shows that notices were served personally
on the sureties of the appellant Naushad and direction was issued to appear on
20.02.207 before this Court, but nobody is present in the Court.

Therefore, the CJM Bulandshahr is directed to take further action under
section 446 Cr.P.C. against the sureties of the appellant Naushad.

List after two months, by which date the CJM Bulandshahr shall submit his
compliance report about recovery of amount of the surety bonds from the
sureties of the appellant Naushad.

Order Date :- 27.1.2010
v.k.updh.