IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.553 of 2009
RABINDRA SINGH
...PETITIONER
Versus
1. STATE OF BIHAR
2. SONU KUMAR SINGH
...OPPOSITE PARTIES
For the petitioner :Mr. Anil Kumar Mishra
For the O.P. :Mr. Madanjeet Kumar
For the State :Mr. R.S. Rai, APP
-----------
04. 06.12.2010 Petitioner is facing trial vide S.Tr. Case
No.190/06/154/06 in the court of the 3rd F.T.C. Ara, Bhojpur
and is aggrieved by order dated 09.02.2009, whereby the
application filed on behalf of the prosecution/informant under
section 311 Cr. P.C. has been considered and allowed. The
Prosecution sought summoning of Rinki and Pinki, the two
sisters of the informant who were as per the FIR accompanying
the informant at the time of occurrence. Learned trial court has
considered the submissions made on behalf of the parties and
has come to the conclusion that their examination was essential
for the ends of justice.
This court does not find any merit in this application
which is accordingly dismissed.
( Kishore K. Mandal )
hr