IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.266 of 1993
RAMU YADAV & ORS
Versus
THE STATE OF BIHAR
-----------
Re: I.A. No.1216 of 2008:
03- 4.7.2008 Mr. Ajay Thakur for the
appellants, and Mr. Lala Kailash Bihari
Prasad, learned Public Prosecutor are
present. Learned counsel for the
appellants presses this interlocutory
application under the provisions of
Section 482 of the Code of Criminal
Procedure, wherein it is stated that
appellant no.3 (Balgoving Yadav) of
Village- Khaira Tol (Dulli Patty), P.S.
Jainagar, District- Madhubani, died on
20.10.2003, and prays that his name from
the array of appellants may, therefore, be
expunged. Photo copy of the death
certificate is annexed to this
interlocutory application.
Forward copy of this interlocutory
application to the concerned Superintendent
of Police for enquiry, and report to this
Court regarding the alleged death of
appellant no.3 (Balgovind Yadav).
2
Let learned counsel for the
appellants file one copy of this
interlocutory application to be forwarded to
the Superintendent of Police by 7.7.2008.
(S K Katriar, J.)
(Samarendra Pratap Singh, J.)
S.K.Pathak/