Allahabad High Court
Gulfam vs State Of U.P. on 10 May, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 2384 of 2010 Petitioner :- Gulfam Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
It is informed that Shamim, for whom the present appellant Gulfam was the
surety is incarcerated in jail.
Now, warrant be issued against him.
Admit.
Meanwhile, I direct the appellant to deposit Rs. 25000/- with the trial court.
Rest of the amount of surety bond shall remain in abeyance. Office is
directed to get the record and list this appeal in the 2nd week of July 2010 for
final adjudication before appropriate bench.
Order Date :- 10.5.2010
Gss