Allahabad High Court High Court

Qamran @ Guddu & Others vs State Of U.P. on 21 January, 2010

Allahabad High Court
Qamran @ Guddu & Others vs State Of U.P. on 21 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 8559 of 2008

Petitioner :- Qamran @ Guddu & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Mansoor Ahmad,Jai Raj Singh Tomar,Kavita Tomar
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

While granting bail to the appellant on 19.3.2009, another Hon’ble Judge of
this Court directed the appellant to deposit 50% of fine. According to the trial
Court, there was no order of stay in respect of rest half of the amount of fine,
now a recovery proceeding has been initiated against the appellant by the trial
Court.

The grievance of the appellant is that the dictation of the order was that half of
the amount of fine shall remain stayed but that requires clarification of the
order passed by Hon’ble Mr. Justice R.M. Chauhan.
Since His Lordship is sitting at Lucknow, I direct this appeal to be placed
before Hon’ble The Chief Justice for appropriate orders. After seeking orders
from His Lordship, office is directed to follow the order passed by Hob’ble
The Chief Justice.

Order Date :- 21.1.2010
AKG/-