Court No. - 18 Case :- CRIMINAL APPEAL No. - 1372 of 2010 Petitioner :- Lal Bihari Respondent :- State Of U.P. Petitioner Counsel :- Jail Appeal Respondent Counsel :- Govt. Advocate Hon'ble S.N.H. Zaidi,J.
The appellant is present in custody and has been brought from
Central Jail Varanasi.
The appellant submits that he is not in a position to engage any
counsel to argue on his behalf in this appeal. Mr. Shafat Ullah
Khan is accordingly appointed amicus curiae to assist the case on
behalf of the appellant. Mr. Khan will get the fees as per rules.
Further personal appearance of the appellant is exempted.
Record of the lower Court be summoned. Office to get the paper
books prepared. Copies of paper books be provided to learned
Amicus curiae and the learned A.G.A.
List immediately after the preparation of paper books.
Order Date :- 7.7.2010
Muk