1996 INSC 1514 SUPREME COURT OF INDIA Janak Yadav Vs. State of Bihar (Dr.A. S.Anand and S.B.Majmudar JJ.) 23.10.1996 ORDER The Text below is only a summarized version of the order pronounced On account of prejudice to accused HC can examine the accused whose statement s 313 Cr.P.C. was not recorded. Order of retrial of entire case is not justified.