IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.331 of 1991
Ram Kripal Mahto & Ors
Versus
The State Of Bihar
----------------------------------
I.A.No. 1679 of l2011
02/ 12.08.2011 This Interlocutory Application has been filed on
behalf of the appellants to expunge the name of appellant no.3
Ayodhya Mahto.
Learned counsel for the appellants has submitted that
appellant no.3 Ayodhya Mahto son of Sagat Mahto, resident of
village Bhardiha, P.S.Bhagwanpur, District Begusarai is dead. In
support of his submission he has filed a death certificate granted
by the Department of Planning and Development, Government of
Biahr.
In view of the certificate and the affidavit sworn by
the wife of the deceased Ayodhya Mahto, the appeal against
appellant no.3 abates. Let the name of appellant no.3 Ayodhya
Mahto be expunged from the array of party in the memo of appeal
and now the appeal will proceed against appellant nos. 1 and 2
only.
I.A.No. 1679 of 2011 thus stands allowed.
(Shyam Kishore Sharma, J.)
Tahir/- (Aditya Kumar Trivedi,J.)