High Court Patna High Court - Orders

Jhullan Rai vs The State Of Bihar on 29 June, 2010

Patna High Court – Orders
Jhullan Rai vs The State Of Bihar on 29 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.635 of 2006
                            ANIL RAI @ ANIL KUMAR RAI
                                         With
                           CR. APP (DB) No.115 of 2006
                                   CHULHAN RAI
                                         With
                           CR. APP (DB) No.174 of 2006
                                   BALI RAM RAI
                                         With
                           CR. APP (DB) No.381 of 2006
                                   JHULLAN RAI
                                       Versus
                               THE STATE OF BIHAR
                                      -----------

11/ 29.06.2010 The above four appeals have been placed

under the heading “For Hearing”.

Learned Counsel Shri Sanjay Kumar @ Manu

holds power on behalf of the appellants in in

Cr. App (DB) No. 635 of 2006, Cr. App (DB) No.

115 of 2006 and Cr. App (DB) No. 381 of 2006

but it has been submitted by him that the

entire file has been taken away by the

appellants so he has no interest.

Shri Rana Pratap Singh, learned Senior

advocate appears on behalf of the appellant of

Cr. Appeal (DB) No. 174 of 2006 and submits

that, for the first time, this case has been

listed under the heading “For Hearing” at the

top, so he is unable to argue and he seeks

adjournment. He prays that the case may be

listed under the same heading on 05.07.2010 as

first case subject to part heard if any.

By the order of Hon’ble the Chief Justice
2

Cr. App (DB) Nos. 635 of 2006 has been listed

for hearing.

In view of the inability of the learned

Counsel representing in all the matters, these

appeals are adjourned.

To expedite the hearing of all the

appeals, Shri Atal Bihari, Advocate who is

present in Court is appointed as amicus curiae

to assist the Court on behalf of the appellants

in Cr. App (DB) No. 635 of 2006, Cr. App (DB)

No. 115 of 2006 and Cr. App (DB) No. 381 of

2006. Let a copy of the brief be handed over to

Shri Atal Bihari.

Put up all the above four appeals on

05.07.2010 at the top subject to part-heard, if

any.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kksinha/