Jharkhand High Court
Lobai @ Jairaj Murmu vs State Of Jharkhand on 21 October, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. (Jail) Appeal (S.J.) No. 494 of 2011
Lobai @ Jairaj Murmu ... ... ... Appeallant
Versus
The State of Jharkhand Respondent
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Appellant : Mr. A.K. Kashyap, Sr. Advocate
Mr. Yogesh Modi
For the State : Mr. APP
3/21.10.2011
Sri Ashish Verma was earlier appointed in this case as
amicus curaie lawyer,but he did not appear. This shows that he has no
interest in conducting this case.
Under the said circumstance, Sri A.K. Kashyap, Sr.
Advocate, who is also member of ‘Jhalsa’ is requested to appear in this
case as amicus curaie and he will be assisted by Sri Yogesh Modi.
Office is directed to serve a copy of the impugned
judgment on Sri Yogesh Modi.
Put up this case on 17th of November 2011.
(Prashant Kumar, J.)
Binit