Allahabad High Court High Court

Jairulia vs State Of U.P. on 12 July, 2010

Allahabad High Court
Jairulia vs State Of U.P. on 12 July, 2010
Court No. - 41

Case :- CRIMINAL APPEAL No. - 1357 of 1986

Petitioner :- Jairulia
Respondent :- State Of U.P.
Petitioner Counsel :- M.C. Singh
Respondent Counsel :- A.G.A.

Hon'ble Ashok Srivastava,J.

List has been revised. None is present from the side of the appellant.
Issue bailable warrant against the appellant for a sum of Rs. 25,000/- with two
reliable sureties each for the like amount. Warrant shall be issued and sent to
the Chief Judicial Magistrate concerned who is directed to get the same
executed within a period of 15 days from the date he receives the warrant. If
the bonds are filed before him, photostat copies of the same shall be submitted
to this court. If the appellant fails to furnish the requisite personal and surety
bonds, he shall be taken into custody and confined in the District Jail of the
district concerned and be produced before this court on the date fixed.
List on 30.8.2010 before the appropriate bench.

Order Date :- 12.7.2010
S.B.