Allahabad High Court
Dil Bahadur vs State Of U.P. on 7 July, 2010
Court No. - 18 Case :- CRIMINAL APPEAL No. - 1371 of 2010 Petitioner :- Dil Bahadur 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 Dil Bahadur submits that he is not in a position to
engage any counsel, to argue on his behalf in this appeal. Mr.
Ram Pratap is accordingly appointed amicus curiae to assist the
case on behalf of the appellant. Mr. Ram Pratap 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