Allahabad High Court High Court

Satat Of U.P. vs Shiv Kumar & Ors. on 15 July, 2010

Allahabad High Court
Satat Of U.P. vs Shiv Kumar & Ors. on 15 July, 2010
Court No. - 25

Case :- CRIMINAL APPEAL No. - 1642 of 2010

Petitioner :- Satat Of U.P.
Respondent :- Shiv Kumar & Ors.
Petitioner Counsel :- Govt. Advocate

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

In the present State Appeal, respondent nos. 1 to 6 and 8 are said to be present
in this Court. They have been identified by Shri K.S. Rastogi, Advocate who
has filed Power on their behalf. Let their attendance be noted.

Respondent No. 7, Pratap is not present. Shri Rastogi states that he is not well,
as such his attendance for today may kindly be exempted.

As it comes out from the report of C.J.M., Kheri dated 6th July, 2010 that all
the respondents have submitted their bail bonds and sureites bonds before the
Magistrate concerned.

Accordingly, we direct that respondent nos. 1 to 6 and 8 need not appear
again unless called for.

C.J.M., Kheri is directed to transmit to this Court the photo copy of the bail
bonds and sureties to be preserved in the record of the appeal.

So far as respondent Pratap is concerned, he is permitted to appear before this
Court on 21st July, 2010.

List on 21st July, 2010.

Order Date :- 15.7.2010
Kaushal