Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh vs State Of U.P.
2022 Latest Caselaw 1008 ALL

Citation : 2022 Latest Caselaw 1008 ALL
Judgement Date : 8 April, 2022

Allahabad High Court
Rakesh vs State Of U.P. on 8 April, 2022
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- CRIMINAL APPEAL No. - 25 of 2012
 

 
Appellant :- Rakesh
 
Respondent :- State of U.P.
 
Counsel for Appellant :- Shailendra Pratap Singh
 
Counsel for Respondent :- Govt. Advocate
 

 
Hon'ble Suresh Kumar Gupta,J.

The office report shows that as per report of Chief Judicial Magistrate, Sitapur dated 5.7.2021, the sole appellant Rakesh has died about five years ago, as such, the appeal stands abated.

The appeal is, accordingly, disposed of as abated.

On perusal of the judgment and order dated 21.2.2011 passed by the court below in Sessions Trial No. 325/2007, it transpires that apart from the present appellant, other co-accused person(s) was/were also convicted.

Office is directed to trace out the appeal of other co-accused person(s), if any, and place a copy of this order in the appeal of other convicted co-accused person(s).

Order Date :- 8.4.2022

Shravan

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter