Allahabad High Court High Court

Ashok Kumar Singh And Others vs State on 29 January, 2010

Allahabad High Court
Ashok Kumar Singh And Others vs State on 29 January, 2010
Court No. - 45

Case :- CRIMINAL APPEAL No. - 1902 of 1982

Petitioner :- Ashok Kumar Singh And Others
Respondent :- State
Petitioner Counsel :- R.P. Dubey
Respondent Counsel :- Aga,S.K.Tripathi

Hon'ble Vijay Kumar Verma,J.

List has been revised. Nobody is present for the parties.

The name of Sri Satyendra Kumar Tripathi, Advocate, has been wrongly
shown as counsel for the appellants, because his name (S.K. Tripathi) is
already shown as counsel for the respondent.

The office report dated 13.11.2009 shows that the appellant Pratap Singh has
died. Therefore, the appeal stands abated against the appellant No. 2 Pratap
Singh, due to his death.

Notices were issued to the appellants to engage another counsel in place of Sri
G.P. Mathur, who had elevated to the Bench and also was alevated to the
Hon’ble Apex Court. Notices have been served on the appellants Chhotaku
Singh and Bharat Singh, but they have not engaged any other counsel.

Dr. Abida Syed, Advocate, who is present in the Court, is appointed amicus
curiae for the appellants.

List in the week commencing 22.02.2010 for final hearing.

Office to supply copy of paper book to Dr. Abida Syed, Advocate.

Order Date :- 29.1.2010
v.k.updh.