Allahabad High Court
Nathu vs State Of U.P. on 18 January, 2010
Court No. - 45 Case :- CRIMINAL APPEAL No. - 352 of 1981 Petitioner :- Nathu Respondent :- State Of U.P. Petitioner Counsel :- Keshav Sahai Respondent Counsel :- A.G.A. Hon'ble Vijay Kumar Verma,J.
C.J.M., Badaun was directed to issue notice to the sureties, as the appellant is
not living in the village for the last fifteen years.
Office report dated 18.11.2009 shows that surety bonds are not available and
hence, notice could not be issued to the sureties.
C.J.M., Badaun is directed to make sincere efforts to trace out the bail bonds
and then issue notice to the sureties.
List after one month by which date the C.J.M., Badaun will submit his report.
Order Date :- 18.1.2010
yachna