Citation : 2023 Latest Caselaw 6913 ALL
Judgement Date : 2 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 69 Case :- CRIMINAL APPEAL No. - 1774 of 1995 Appellant :- Bali And Another Respondent :- State of U.P. Counsel for Appellant :- S.K. Agarwal Counsel for Respondent :- Govt. Advocate Hon'ble Samit Gopal,J.
List revised.
No one appears on behalf of the appellants to press this appeal.
Sri Ankit Srivastava, learned State counsel is present, who has been heard.
The present appeal has been filed by the appellants- Bali and Kesar against the judgment and order dated 27.10.1995 passed by VII Additional District and Sessions Judge, Meerut in Sessions Trial No. 657 of 1991, under Section 307/34 IPC, Police Station Sarurpur, District Meerut.
As per office report dated 04.02.2023 a report from C.J.M. concerned was called for regarding living status of the appellants in present appeal. In compliance of the said order, C.J.M. concerned vide letter dated 24.01.2022 informed that the appellants- Bali and Kesar have died on 12.10.2015 and 29.06.2002 respectively. In support of which a report of concerned police station and the copy of death certificate issued by Government of Uttar Pradesh and the copy of the statements of the other witnesses have also been annexed thereto.
Accordingly, the appeal stands abated.
Office is directed to communicate this order to the District and Sessions Judge concerned within two weeks from today.
Order Date :- 2.3.2023
M. ARIF
(Samit Gopal, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!