2016 INSC 0537 SUPREME COURT OF INDIA Mukesh & Anr. Vs. State for NCT of Delhi SLP(Crl.)No.3119-3120/2014 (Dipak Misra,J., R.Banumathi and Ashok Bhushan,JJ.,) 18.07.2016 ORDER Upon hearing the counsel the Court made the following 1. At the commencement of the hearing, Mr. Raju Ramachandran and Mr. Sanjay R. Hegde, learned senior counsel who have been appointed as friends of the Court expressed some reservation regard being had to some kind of communication by two of the petitioners. 2. We can appreciate the anguish expressed by the learned amici curiae. We have clarified vide our order dated 11.07.2016 about the role ascribed to the amicus curiae by the court. We repeat at the cost of repetition that this court has complete faith in the intellectual integrity in the objective assistance of the learned amici curiae who have been appointed by this Court and, therefore, they should not feel any agony on any score. Their duty is to assist the Court and we are sure they will do the same. We may hasten to clarify, the learned friends of the Court shall assist the Court with regard to the case and not with regard to any particular petitioner. 3. Heard Mr. Manohar Lal Sharma, learned counsel for the petitioners. The matter remains part heard. 1 SpotLaw