Jharkhand High Court
Jolha Tudu vs State Of Jharkhand on 8 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal (Jail) Appeal No. 529 of 2006
Jolha Tudu ... ... Appellant
Versus
The State of Jharkhand ... ... ... ... Respondent
------
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
HON'BLE MR. JUSTICE R.R. PRASAD
------
For the Appellant: None
For the Respondent: A.P.P.
------
03/08.03.2011
The case has been called out in the first round and in the revised list, but
amicus curiae namely Mr. Akbar Hussain appointed by the order of this Court
dated 26.4.2006 has remained absent on both the calls.
In the circumstances, the present amicus curiae is removed and in his
place Mr. S.K. Deo, advocate is appointed amicus curiae. Office will take back
the file of this case from Mr. Akbar Hussain and hand it over to Mr. S.K. Deo,
advocate within a week. List this case after two weeks.
A copy of this order may be sent to the Chairman, High Court Legal
Services Committee for information.
(Sushil Harkauli, J.)
(R.R. Prasad, J.)
Sudhir/