Allahabad High Court High Court

Shyama Charan vs State Of U.P. & Ors. on 14 July, 2010

Allahabad High Court
Shyama Charan vs State Of U.P. & Ors. on 14 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 1056 of 2010

Petitioner :- Shyama Charan
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Avnish Bhatt
Respondent Counsel :- Govt. Advocate,Narvind Kumar Singh

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Seen the report of C.J. M., Hardoi dated 06.07.2010. As it comes out that
N.B.W. issued against the respondent no. 5 has been sent back since he is not
traceable.

C.J.M. Hardoi is directed to trace out Ram Swaroop from the address given to
the court during course of trial and from the bonds and sureties filed by Ram
Swaroop about his whereabouts and even to proceed under Sections 82 & 83
Cr.P.C. for procuring his attendance. He is directed to adopt every endeavor
to see that Ram Swaroop is produced before this Court.

List on 27th August, 2010 with compliance and appearance of respondent
No. 5, Ram Swaroop.

Order Date :- 14.7.2010
Kaushal