High Court Patna High Court - Orders

Shyam Nandan Rai vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Shyam Nandan Rai vs State Of Bihar on 31 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
           CR. APP (DB) No.981 of 2007
                     CHUNNA RAI
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.868 of 2007
                  SNEHI RAI & ORS
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.992 of 2007
                  DHARMENDRA RAI
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.994 of 2007
                 RAMANAND MAHTO
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.995 of 2007
                      BINDA RAI
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.802 of 2007
                  VISHWANATH RAI
                        Versus
               THE STATE OF BIHAR
                          with
          CR. APP (DB) No.806 of 2007
             RAM SWARTH RAI & ANR
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.844 of 2007
               JITENDRA KUMAR RAI
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.871 of 2007
                SHYAM NANDAN RAI
                        Versus
                   STATE OF BIHAR
                          with
          CR. APP (DB) No.893 of 2007
            RAM BINOD MAHTO & ORS
                        Versus
                   STATE OF BIHAR
                          with
                                      2




                              CR. APP (DB) No.945 of 2007
                                       JITENDRA RAI
                                            Versus
                                     STATE OF BIHAR
                                              with
                              CR. APP (DB) No.902 of 2007
                                     RAJ KUMAR RAI
                                            Versus
                                     STATE OF BIHAR
                                          -----------

8. 31.03.2011 By order dated 17.3.2010 a report was called for

from the Superintendent of Police, Sheohar as to whether the

appellant Nos. 1 and 2 of Cr. Appeal No. 868 of 2007(DB),

namely, Snehi Rai son of Late Khelawan Rai and Ram Faresh

Rai son of Late Braj Nandan Rai, both resident of village- Tulsi

Nagar, P.S. Tariyani, District- Sheohar are alive or not. Now the

report received from the office of Superintendent of Police,

Sheohar dated 4.5.2010 discloses that both the aforesaid

appellants are dead.

In view of death of appellant Nos. 1 and 2 of Cr.

Appeal No. 868 of 2007 (DB) the appeal preferred by them is

held to have abated and their appeals are disposed off

accordingly. However, the said Cr. Appeal no. 868 of 2007 shall

be heard and decided in respect of appellant Nos. 3 and 4,

namely, Kishori Rai and Mauje Rai.

( Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
Ibrar/-