Patna High Court – Orders
Narayan Prasad Yadav & Anr vs State Of Bihar & Anr on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.919 of 2009
Narayan Prasad Yadav & Anr
Versus
State of Bihar & Anr
-----------
02. 24.06.2011 Mr. R. K. Singh Pankaj appearing on behalf of the
petitioners, on instruction, submits that during the pendency of
this application petitioner no.1 (Narayan Prasad Yadav) died
and, as such, an appropriate application would be filed in the
present case within three weeks.
Let such affidavit/application be filed within the
aforesaid time, failing which the application as a whole shall
stand rejected without further reference to the Bench.
( Kishore K. Mandal )
hr