2012 INSC 0683 SUPREME COURT OF INDIA Sita Ram Vs. State of Madhya Pradesh C.A.No.1705 of 2008 (H.L.Dattu and Chandramauli Kr.Prasad,JJ.) 04.10.2012 ORDER H.L. Dattu,J. 1. Shri Siddhartha Dave, learned counsel appearing for the State of Madhya Prade the State Government on completion of 14 years of sentence awarded by the Trial Court and confirmed by the High Court. 2. In view of the above, in our opinion, nothing survives in this appeal for our consideration and decision. Therefore, the appeal is disposed of as unnecessary. 3. Ordered accordingly.