Allahabad High Court High Court

S.K.Prasad vs State on 29 July, 2010

Allahabad High Court
S.K.Prasad vs State on 29 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 18391 of 1993

Petitioner :- S.K.Prasad
Respondent :- State
Petitioner Counsel :- V.C.Tiwari,A.K.Awasthi
Respondent Counsel :- A.G.A.

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

It is submitted by learned counsel for the applicant that in the present case the
applicant Shiv Shankar Prasad @ Suttu has died. Therefore, the interim order
dated 23.11.1993 is hereby vacated.

This application is dismissed.

Let a copy of this order may be communicated to learned Sessions
Judge/Chief Judicial Magistrate, Fatehpur within a week for passing the
appropriate orders.

Order Date :- 29.7.2010
Ashish Tripathi