High Court Patna High Court - Orders

Ramanuj Sharma &Amp; Ors vs The State Of Bihar on 27 October, 2010

Patna High Court – Orders
Ramanuj Sharma &Amp; Ors vs The State Of Bihar on 27 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.25613 of 2009
                               1. RAMANUJ SHARMA.
             2. Narayan Sigh, Both are sons of Awadh Bihari Sharma.
               3. Parashuram Sharma, S/o Late Brij Bihari Sharma.
                    4. Kapildeo Singh, S/o Late Madan Singh.
                  All resident of village-Gaddopur, P.O.-Phakharpur,
                  P.S.-Karpi in the district of Arwal.
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

02. 27.10.2010 The petitioner seeks quashing of the order dated

02.07.2009 passed by Additional Sessions Judge, F.T.C.-

V, Jehanabad in S.Tr. No. 136 of 2008 by which he has

allowed the application under Section 311 Cr.P.C. for

examination of the Doctor and the Investigating Officer.

Since the order was passed on 02.07.2009 in all

probability the witnesses would have been examined.

In view of such, I am not inclined to interfere in

the matter. The application is dismissed.

(Anjana Prakash, J.)
Vikash/-