Allahabad High Court High Court

Ram Babu vs State Of U.P. on 28 January, 2010

Allahabad High Court
Ram Babu vs State Of U.P. on 28 January, 2010
Court No. - 55

Case :- CRIMINAL APPEAL No. - 2379 of 2001

Petitioner :- Ram Babu
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Singhal
Respondent Counsel :- D.G.A.,S.N. Singh

Hon'ble Vineet Saran,J.

Hon’ble Ashok Kumar Roopanwal,J.

In pursuance of the court’s order dated 4.1.2010 the appellant Ram Babu is
present in the court, who has been brought by Constable Prem Chandra
Vajpayee from Central Jail, Fatehgarh. On being asked the appellant Ram
Babu has stated that the counsel, who was engaged by him, is not appearing to
argue the case and thus, the Court may appoint a counsel to represent him.

Mr. Rahul Mishra, Advocate, is appointed as an amicus curiae for the
appellant to assist the court.

Let a copy of the paper book be handed over to Sri Rahul Mishra, Advocate,
within one week.

List this appeal for hearing in the week commencing 15th February 2010
showing the name of Mr. Rahul Mishra, learned amicus curiae for the
appellant.

The appellant be sent back to jail. He need not to appear on future dates.

Order Date :- 28.1.2010
Pcl