Allahabad High Court High Court

Raghuraj Singh & Others vs State on 11 August, 2010

Allahabad High Court
Raghuraj Singh & Others vs State on 11 August, 2010
Court No. - 24

Case :- CRIMINAL APPEAL No. - 200 of 1982

Petitioner :- Raghuraj Singh & Others
Respondent :- State
Petitioner Counsel :- Shyam Lal Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajiv Sharma,J.

Hon’ble Raj Mani Chauhan,J.

By an order dated 22.2.2010, this Court issued bailable warrants against
the appellants. All the appellants except the appellant no.1-Raghuraj
Singh appeared before the court on 5.4.2010. Chief Judicial Magistrate,
Hardoi vide letter dated 26.3.2010 informed the Court that appellant
Raghuraj had expired.

As the appellant Raghuraj had expired, the appeal only on his behalf
stands abated.

List this appeal in the next month before the appropriate bench

Order Date :- 11.8.2010
HM/-