Allahabad High Court High Court

Ran Singh & Others vs State on 8 July, 2010

Allahabad High Court
Ran Singh & Others vs State on 8 July, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 154 of 1982

Petitioner :- Ran Singh & Others
Respondent :- State
Petitioner Counsel :- Pt. Mohan Chandra,H.P.Mishra,J.S.Audichya
Respondent Counsel :- A.G.A

Hon'ble S.C. Agarwal,J.

It is stated by Sri J.S. Audichya, learned counsel for the
appellants that appellant nos. 1, 3 and 4, namely, Ran Singh son of
Bachan Singh, Bachan Singh son of Nihal Singh and Ram Pal
Singh son of Nihal Singh, all residents of Village Nardauli, P.S.
Sikandarpur Vaish, District-Etah have died.

Call for a report from the C.J.M. Etah regarding death of
appellants Ran Singh, Bachan Singh and Ram Pal Singh. Report
be submitted within four weeks.

List in the week commencing 23rd August, 2010.

Order Date :- 8.7.2010
KU