Allahabad High Court High Court

State Of U.P. vs Gopal Krishna Lal on 3 August, 2010

Allahabad High Court
State Of U.P. vs Gopal Krishna Lal on 3 August, 2010
Court No. - 46

Case :- GOVERNMENT APPEAL No. - 1341 of 2001

Petitioner :- State Of U.P.
Respondent :- Gopal Krishna Lal
Petitioner Counsel :- R.P.Dubey,G.A.,A.G.A.
Respondent Counsel :- Anil Srivastava,Sanjay Srivastava

Hon'ble Amar Saran,J.

Hon’ble Yogesh Chandra Gupta,J.

In this case, learned counsel for the accused respondent has
submitted that respondent has died.

Record was called from the C.J.M. Fatehpur, who after police
enquiry and departmental enquiry, has submitted his report that
respondent has died on 30.9.2009. Learned AGA does not dispute
this fact.

In view of the above, Government Appeal has become infructuous
and is accordingly dismissed.

Office has sent the copy of the Government Appeal No.4842 of

2009 as 2nd Judge copy which is completely different matter.
Office is directed to abstain such type of practice otherwise the
Court will take strict action against the Officer concerned. The said
file should be tagged with the appropriate case.

Order Date :- 3.8.2010
NS