Allahabad High Court High Court

Santosh Kumar Nayee vs State Of U.P. on 6 July, 2010

Allahabad High Court
Santosh Kumar Nayee vs State Of U.P. on 6 July, 2010
Court No. - 18

Case :- CRIMINAL APPEAL No. - 41 of 2003

Petitioner :- Santosh Kumar Nayee
Respondent :- State Of U.P.
Petitioner Counsel :- Shailendra Kumar Singh
Respondent Counsel :- Govt.Advocate

Hon'ble S.N.H. Zaidi,J.

List revised.

None is present for the appellant nor any request has been made
for passing over the case.

Bail of the appellant is hereby cancelled.

Let bailable warrant of arrest be issued against the appellant
through C.J.M. Barabanki. In case of arrest of the appellant, he
shall be admitted to bail after furnishing fresh bail bonds and
sureties to the satisfaction of the C.J.M. Barabanki.

List on 2nd August, 2010 for appearance of the appellant in person
before this Court.

Order Date :- 6.7.2010
Muk