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/