IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.430 of 2006
SHIV NARAIN BANSHAL & ANR
Versus
STATE OF BIHAR
with
CR. APP (SJ) No.418 of 2006
RAMJI PRASAD JAISWAL @ RAMJEE PRASAD JAISWAL & ORS
Versus
STATE OF BIHAR THRU.CBI
-----------
8. 6.4.2011 The Superintendent of Police, Kaimur at Bhagua
has submitted his report as desired by this Court by an order
dated 9.11.2009 to the effect that appellant no.2( in Cr. Appeal
No. 430 of 2006(S.J.), namely, Chhetharu Singh died on
27.12.2006.
In the light of the report submitted by the
Superintendent of Police, Kaimur, the appeal against appellant
Chhetharu Singh and his order of sentence of imprisonment
stand abated.
List this appeal tomorrow for further hearing.
Kanth ( Dharnidhar Jha, J.)