Allahabad High Court High Court

Mittal Kol @ Mohan vs State on 1 July, 2010

Allahabad High Court
Mittal Kol @ Mohan vs State on 1 July, 2010
Court No. - 43

Case :- JAIL APPEAL No. - 7370 of 2007

Petitioner :- Mittal Kol @ Mohan
Respondent :- State
Petitioner Counsel :- From Jail
Respondent Counsel :- Aga

Hon'ble Ravindra Singh,J.

This is jail appeal. In this case notice was sent to the appellant in jail which
has been returned after service. Appellant has not engaged any counsel to
argue this appeal, therefore for providing the proper assistance Sri Prem
Shanker Tiwari is appointed as Amicus Curiae of the appellant.

The office is directed to serve the paper book of this case to Sri Prem Shanker
Tiwari and he shall be paid fees and expenses fixed by the court at the time of
disposal of the appeal.

List for final hearing on 21.7.2010.

Order Date :- 1.7.2010

RPD