High Court Patna High Court - Orders

Shailesh Kumar Tiwari @ Satish … vs State Of Bihar on 4 March, 2011

Patna High Court – Orders
Shailesh Kumar Tiwari @ Satish … vs State Of Bihar on 4 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32110 of 2010
                  SHILESH KUMAR TIWARI @ SATISH TIWARI, SON OF KRISHNA
                  MURARI TIWARI, RESIDENT OF VILLAGE - KATHAURA, P.S.
                  SONHAN, DISTT. KAIMUR AT BHABUA.
                                                    -------- PETITIONERS
                                      Versus
                                  THE STATE OF BIHAR
                                   -----------

2. 04.03.2011 Heard the parties.

The petitioner has sought quashing of the order

dated 20.7.2010 passed by learned F.T.C.- I, Kaimur at

Bhabua in Sessions Trial No. 246 of 2008 by which an

application filed on behalf of the petitioner for examination of

Doctor and Investigating Officer has been disallowed.

It has been submitted that the court did not exhaust

the process for examination of these two important witnesses

and disallowed the application on erroneous ground.

On the other hand, the counsel for the Opposite

Party submits that more than enough time had been given to

the petitioner for examination of several witnesses and,

therefore, no further time should be given.

In my view, since the order impugned itself has

mentioned that only summons had been issued to these two

witnesses who are no doubt important for the ends of justice, I

am inclined to allow this application and direct the trial court to

issue bailable, non-bailable warrants as well as give Dasti

summons simultaneously for these two witnesses within two

weeks from the date of receipt of this order so that the trial court
2

is not heldup any more but at the same time the ends of justice

does not suffer.

With these observations, the application is disposed

off.

Let this order be communicated to the court of

F.T.C.-I, Kaimur at Bhabua, in Sessions Trial No. 246 of 2008,

through FAX at the cost of the petitioner.

( Anjana Prakash, J.)
S.Ali