Allahabad High Court
State vs Pujari And Another on 1 February, 2010
Court No. - 25 Case :- CRIMINAL APPEAL No. - 772 of 1981 Petitioner :- State Respondent :- Pujari And Another Petitioner Counsel :- G.A. Respondent Counsel :- Nagendra Mohan Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Shri Vivek Shrotiya, learned counsel for the respondents states that one of the
respondents, namely Pujari alias Ravindra Kumar, respondent no. 1 has died.
Let a report be called through C.J.M, Gonda with respect to the fact that
Pujari alias Ravindra Kumar, an accused of Session Trial No. 59 of 1980 is
alive or has died and submit a report within two months.
List after two months.
Order Date :- 1.2.2010
Kaushal