Allahabad High Court High Court

Budha Ram And Others vs State Of U.P. on 2 July, 2010

Allahabad High Court
Budha Ram And Others vs State Of U.P. on 2 July, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 1931 of 1981

Petitioner :- Budha Ram And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Murli Dhar Misra,A.N.Mishra,M. Mishra,R.D.
Dauholia,Uma Shanker Singh
Respondent Counsel :- A.G.A.

Hon'ble S.C. Agarwal,J.

Sri R.D. Dauholia is present for the appellants Pheran Singh and
Jagat Singh.

Office report dated 15th May, 2010 shows that C.J.M. Lalitpur
could not issue notice to the sureties as bail bonds could not be
traced and efforts are being made to trace the bail bonds.

C.J.M. Lalitpur is directed to get the bail bonds of appellant
Budha Ram traced out and thereafter issue notice to the sureties
and ensure presence of appellant Budha Ram in the Court.

List in the week commencing 6th September, 2010, by which
date the C.J.M. concerned shall submit his report about service of
notice on the sureties.

Order Date :- 1.7.2010
KU