Allahabad High Court High Court

Dadu Singh And Another vs State Of U.P. on 1 February, 2010

Allahabad High Court
Dadu Singh And Another vs State Of U.P. on 1 February, 2010
Court No. - 42

Case :- CRIMINAL APPEAL No. - 5757 of 2006

Petitioner :- Dadu Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Singh,A.C.Srivastava,C.B. Singh,Dileep
Kumar,Rajeev Gupta
Respondent Counsel :- Govt. Advocate,Lal Pratap Singh,P.K. Pandey

Hon'ble Rakesh Tiwari,J.

Hon’ble Rajesh Chandra,J.

Learned counsel for the appellants informs that the accused-appellant no. 1 –
Dadu Singh has died in S.R.N. Hospital, Allahabad in police custody.
From the record, it appears that the appellant Dadu Singh was earlier granted
short term bail on 25.8.2009 and after expiry of the period of short term bail
he surrendered in the court on 16.2.2009.

Since the accused-appellant Dadu Singh is said to be dead in police custody,
let a report be called from the Superintendent, Central Jail, Naini, Allahabad
with regard to his death.

Chief Judicial Magistrate, Allahabad is also directed to obtain a report from
the Superintendent, Central Jail Naini, Allahabad as to whether the accused-
appellant Dadu Singh, who was convicted in S.T. No.128 of 1990; State Vs.
Dadu Singh & others relating to Crime No.29 of 1989 at Police Station-
Ghoorpur, District-Allahabad is alive or not. The report will be submitted to
this Court latest by 17.2.2010. List the case immediately, thereafter.

Order Date :- 1.2.2010
RCT/-