Allahabad High Court High Court

Arun Kumar @ Chhotey vs State Of U.P. on 10 May, 2010

Allahabad High Court
Arun Kumar @ Chhotey vs State Of U.P. on 10 May, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 617 of 1986

Petitioner :- Arun Kumar @ Chhotey
Respondent :- State Of U.P.
Petitioner Counsel :- P.N. Misra
Respondent Counsel :- A.G.A.

Hon'ble Surendra Singh,J.

In compliance of order dated 12.4.2010 passed by this Court, notice
to appellant-Arun Kumar alias Chhuttey, has been served through
Chief Judicial Magistrate, Shahjahanpur but he is not present before
this Court today.

Summon the lower court record.

Issue bailable warrant against accused appellant, Arun Kumar alias
Chhuttey and notices to his sureties returnable within four weeks for
securing and ensuring his presence before this Court on 5.7.2010. If
the accused appellant abovenamed appears or is produced before
Chief Judicial Magistrate, Shahjahanpur, he shall be released on bail
on his executing a personal bond of Rs.20,000/- (Rupees twenty
thousand) and furnishing two reliable sureties each in the like amount
to the satisfaction of C.J.M., Shahjahanpur and also giving an
undertaking that he shall appear before this Court on 5.7.2010 and
on further dates whenever required. The C.J.M., Shahjahanpur shall
send compliance report alongwith photocopy of the personal bond
and surety bonds executed and furnished by and on behalf of the
accused appellant to this Court within four weeks. Copy of order be
sent to C.J.M., Shahjahanpur through FAX within three days.
5.7.2010 is fixed for appearance/hearing.

Order Date :- 10.5.2010
MN/-