IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39237 of 2008
Abhay Kumar Singh son of late Yogendra Singh, Resident of
village, Phaphadar, P.S. Murar, District-Buxar. .
Versus
1. The State Of Bihar.
2. Santosh singh son of Lal Bahadur Singh resident of village-
Phaphadar, P.S.-Murar, District-Buxar.
3. Sanjay singh son of Lalan Singh Resident of village- Sowan,
P.S. Krishnabrahm, District-Buxar.
-----------
02. 22.07.2011 Heard learned counsel for the petitioner and the
State.
This application has been filed against the order
dated 08.08.2008 with a prayer that the I.O. may be called for re-
-examination on the ground that the handwriting on the
fardbeyan of the case diary does not tally with writing in the
case diary.
The I.O.’s handwriting has been examined by the
handwriting expert, both documents were sent to the expert for
examination. In this view of the matter the court finds that the
application filed by the defence is completely infructuous.
I find no reason to interfere with the finding of the
court below accordingly, this application is dismissed.
Devendra/ ( Sheema Ali Khan, J.)