High Court Patna High Court - Orders

Belas Yadav &Amp; Ors vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Belas Yadav &Amp; Ors vs State Of Bihar on 2 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.925 of 2010
                          BELAS YADAV & ORS
                                  Versus
                            STATE OF BIHAR
                                 -----------

04. 02.11.2010 The Vakalatnama executed by Prabhu Prasad

Yadav @ Prabhu Yadav, the son of the informant

Kapildeo Yadav in favour of Mr. Akhileshwar Kumar

Srivastava, Advocate is filed. It is submitted by learned

counsel that Prabhu Prasad Yadav @ Prabhu Yadav was

also an injured in this case and he was examined as

P.W.5. Further submission is that the informant of the

case has died and his son Prabhu Prasad Yadav @

Prabhu Yadav wants to prosecute this appeal on behalf

of the prosecution.

In the facts and circumstances, the

Vakalatnama executed by Prabhu Prasad Yadav is

accepted.

(C.M. Prasad, J.)
Mkr.