IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.11937 of 2010
RAJEEV SINGH son of Kailash Singh, Resident of village- Salarpur, P.S. Parbatta,
District- Khagaria ....Petitioner
Versus
THE STATE OF BIHAR ...OP
-----------
2/ 09.12.2010 No one appears for the petitioner.
The petitioner has sought quashing of the order dated
17.2.2010 passed by the Sessions Judge, Khagaria, by which he has
rejected the Cr. Revision No.73 of 2009 arising out of Parbatta P.S.
case no.97 of 2003 against the allowing examination of non-
chargesheet witness.
Since the order impugned has considered that the
examination of the injured witness was essential for just decision of
the case, I am not inclined to interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)