Allahabad High Court High Court

Ram Swaroop vs State Of U.P. on 28 January, 2010

Allahabad High Court
Ram Swaroop vs State Of U.P. on 28 January, 2010
Court No. - 44

Case :- CRIMINAL APPEAL No. - 436 of 1982

Petitioner :- Ram Swaroop
Respondent :- State Of U.P.
Petitioner Counsel :- A.N. Mulla,S.N. Mulla,Vinay Saran
Respondent Counsel :- D.G.A,Ganga Prasad,Gaya Prasad

Hon'ble Yatindra Singh,J.

Hon’ble B.N. Shukla,J.

1. This criminal appeal has been filed by four Appellants against the
judgment of Ist Add.

Sessions Judge, Shahjahanpur in Session Trial No. 481 of 1981 decided on
10.2.1982.

2. This appeal has been filed through late Sri SN Mulla, Senior Counsel and
Sri AN Mulla, Advocate.

3. At that time the bail application of Appellant no. 1 Ram Swaroop was
dismissed and Appellant nos. 2 to 4 were granted bail.

4. Sri SN Mulla is no more and Sri AN Mulla has become AGA.

5. This case was taken up on 8.5.2007 and when no one appeared on behalf
of the Appellants Sri Vinay Saran, Advocate was appointed as Amicus Curie.
Notices have not been sent to the Appellants even once for engagement of
another counsel. Sri SN Mulla is no more. Once a notice should have been
sent to the Appellants to engage another counsel.

6. Office is directed to send a notice to CJM, Shahjahanpur who will serve
the notice upon the Appellants to engage another counsel. The CJM,
Shahjahanpur will send a report within one month about Appellant No. 1 Ram
Swaroop whether he is still in jail or not.

7. List this case after one month.

8. Till then Sri Vinay Saran, Advocate will continue as an Amicus Curie.

Order Date :- 28.1.2010
Masarrat