High Court Patna High Court - Orders

Amarnath Yadav vs State Of Bihar on 1 March, 2011

Patna High Court – Orders
Amarnath Yadav vs State Of Bihar on 1 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.26552 of 2010
AMARNATH YADAV S/O LATE RAMJEE YADAV, R/O VILLAGE- MADHAILI,
P.S. SINGHESHWAR (SHANKARPUR), DISTRICT- MADHEPURA
                                                  .................. Petitioner
                                Versus
THE STATE OF BIHAR
                                                 ............. Opposite Party
                               -----------

2. 01.03.2011 No one appears on behalf of the petitioner.

The petitioner is aggrieved with the order

dated 19.6.2010 passed by learned Fast Track Court Ist

(A.D.J.) Madhepura in Sessions Trial No. 81/2007, by

which he has allowed an application under Section 311

Cr.P.C. of the defence for calling for a material exhibit but

disallowed the prayer to re-examine the relevant

witnesses P.W.1, P.W.3, P.W.4 and P.W.6.

On going through the order impugned, I find

that the court had considered that all these witnesses had

already been cross-examined on the point of the

document and, therefore, there was no reason for further

cross examination.

In view of such, finding no merit in the

application, the same is dismissed.

          Fahad.                                ( Anjana Prakash, J. )