IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 329 of 2011
Manoj Kumar Singh ... ... ... ... Appellant
Versus
The State of Jharkhand .... ... .. Opp. Party
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY
——
For the Appellant : Mr. K.K. Singh
For the Opp. Party : A.P.P
Order No. 02 ------ Dated 06th June, 2011
Learned counsel for the appellant submitted that the
appellant has died and in view of the above this appeal has
abated.
In view of the statement made by learned counsel for the
appellant, this appeal is dismissed as abated.
(Prakash Tatia, A.C J)
(Jaya Roy, J)
Alankar/Sudhir/-