Allahabad High Court High Court

Nav Ratan Verma vs State Of U.P. & Another on 29 June, 2010

Allahabad High Court
Nav Ratan Verma vs State Of U.P. & Another on 29 June, 2010
Court No. - 40

Case :- APPLICATION U/S 378 No. - 47 of 2010

Petitioner :- Nav Ratan Verma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Keshav Kumar Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Admit.

Issue bailable warrant of arrest against the accused respondent no. 2
returnable within three weeks through Additional Chief Judicial Magistrate,
Court no. 7, Agra, who is directed to get the bailable warrant served on the
aforesaid accused respondent no. 2. If the aforesaid accused respondent no. 2
appears and/or surrender before Addtional Chief Judicial Magistrate, Agra is
directed to release him in Complaint Case No. 884 of 2009 (Nav Ratan Verma
Vs. Surya Narayan Agrawal), under Sections 380, 420, 468, 471 IPC on his
furnishing a personal bond of Rs. 50,000/- and two solvent sureties each in the
like amount to the satisfaction of the Additional Chief Judicial Magistrate,
Agra as soon as bail bonds and surety bonds are furnished. Photocopy of the
same are directed to be transmitted to this Court forthwith by Additional
Chief Judicial Magistrate, Agra to be kept on the record of this appeal.

List this appeal in 19th August, 2010 before the appropriate Bench.

Order Date :- 29.6.2010
AN