Citation : 2024 Latest Caselaw 392 Mani
Judgement Date : 30 August, 2024
KABORAMB Digitally signed by
AM KABORAMBAM
SANDEEP SINGH
SANDEEP Date: 2024.09.03
Item No. 77 & 78
SINGH 11:05:36 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Crl. A. No. 14 of 2021
Konjengbam Nipamacha Singh
Appellant
Vs.
State of Manipur
Respondent
With
MC (Crl. A.) No. 18 of 2022
BEFORE
HON'BLE THE CHIEF JUSTICE MR. SIDDHARTH MRIDUL
ORDER
30.08.2024
Mr. RK Umakanta, learned PP, appears on behalf of the State.
Mr. Birendrakumar, learned counsel appearing on behalf of the appellant,
states that the latter has passed away during the pendency of the appeal.
In view of the foregoing, the present appeal assailing the impugned
judgment and order dated 07.10.2019 and order of sentence dated 11.10.2019
stands, abated in terms of the provision of Section 394 Cr.P.C.
The present appeal and the pending application are accordingly
disposed of.
CHIEF JUSTICE Sandeep
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!