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