Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4926 of 2010 Petitioner :- Manoj Bharti Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
This appeal has been filed against the order dated 30.6.2010 passed by learned
X-Addl. Distirct Judge, Court no. 9, Agra in case No. 16 of 2010 (S.T. No.
333 of 2009) whereby the surety bonds have been forfeited and penalty of Rs.
7,000/- have been imposed upon the appellant.
From the perusal of the record it appears that the appellant is surety of the
accused Bhagwan Swaroop who did not appear in the court on three dates,
thereafter he appeared in the court on 1.6.2010. There is no illegality in
forfeiting the surety bonds of the appellant. The order of forfeiting the surety
bonds is not suffering for any illegality. So far as the penalty is concerned, it
is reduced to Rs. 4,000/- because the appellant has surrendered. The appellant
shall deposit the amount of Rs. 4,000/- within one months from today.
With this direction, this appeal is disposed of.
Order Date :- 2.8.2010
RPD