Allahabad High Court High Court

Chhote Lal vs State Of U.P. & Ors. on 19 July, 2010

Allahabad High Court
Chhote Lal vs State Of U.P. & Ors. on 19 July, 2010
Court No. - 28

Case :- CRIMINAL APPEAL No. - 1557 of 2010

Petitioner :- Chhote Lal
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Dilip Kumar Verma,Dr. Gyan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

None appeared for the respondent nos. 2 to 5.

The learned counsel for the appellant and the learned AGA are present.

The respondent nos. 2 to 5 despite executing personal bond and furnishing
sureties failed to appear before this Court today.

Issue non bailable warrants for the arrest of respondent nos. 2 to 5 and also
issue notices to their sureties calling upon them either to produce the
respondent nos. 2 to 5 on the next date or show cause as to why the bail bonds
furnished by them be not forfeited in favour of the State of U.P. The Chief
Judicial Magistrate, Pratapgarh is directed to get the warrants executed and
the notices served and submit compliance report within one month.

List on 23rd August 2010.

Order Date :- 19.7.2010
shailesh