Court No. - 45 Case :- CRIMINAL APPEAL No. - 2739 of 1981 Petitioner :- Sunil Respondent :- State Of U.P. Petitioner Counsel :- Brij Mohan Respondent Counsel :- Aga Hon'ble Vijay Kumar Verma,J.
The office report dated 18.12.2009 shows that the CJM Bijnore has submitted
his report stating therein that no person named Sunil @ Rajendra has been
residing in Civil Lines Bijnore.
Let notice to the sureties of the appellant Sunil @ Rajendra be issued by the
CJM Aligarh, as the appellant Sunil @ Rajendra was convicted and sentenced
by IInd Additional Sessions Judge, Aligarh, in S.T. No. 197 of 1975 (State vs.
Rakesh & others), by its judgment dated 24.10.1981.
Photostat copies of the bail bonds be sent by the office to the CJM Aligarh so
that notice may be issued by him.
List after two months, by which date CJM Aligarh shall submit his report.
Order Date :- 25.1.2010
v.k.updh.