Allahabad High Court High Court

Laxmi Narayan vs Shiv Narayan on 6 July, 2010

Allahabad High Court
Laxmi Narayan vs Shiv Narayan on 6 July, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 365 of 1986

Petitioner :- Laxmi Narayan
Respondent :- Shiv Narayan
Petitioner Counsel :- Virendra Saran
Respondent Counsel :- A.G.A.,T.Rathore

Hon'ble S.C. Agarwal,J.

Sri Virendra Saran, learned counsel for the appellant was elevated
to the Bench and has now retired. Sri T. Rathore, learned counsel
for the respondents is also reported to have died.

By order dated 12.3.2010, notices were issued to the appellant and
the respondents for engaging another counsel. As per the Office
report dated 7.5.2010, notices on the respondents have been
personally served. As per the report of C.J.M., Aligarh, no report
has been given regarding notices to the appellant.

Issue fresh notice to the appellant returnable within four weeks for
engaging another counsel.

Though, the C.J.M., Aligarh has reported that all the opposite
parties have been personally served with the notices, but the report
dated 3.4.2010 given by Constable Ganga Deen on the back of the
notice reveals that respondent no.1 Shiv Narain has died and
respondent no.2 Giriraj Kishore is in service outside. Respondents
no. 3 & 4 have been personally served with the notices.

C.J.M., Aligarh is directed to make an inquiry and to submit his
report within four weeks regarding death of respondent no.1 Shiv
Narain.

Issue bailable warrants against respondents no.2 to 4 with a
direction to present themselves before this Court on 30th August,
2010 and to engage another counsel.

List on 30th August, 2010.

Order Date :- 6.7.2010
ss