IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13439 of 2008
RAIDEO RAM
...PETITIONER
Versus
1. STATE OF BIHAR
2. SHIVDAYAL RAI
3. NAND KISHORE RAI
4. JAILAL RAI
5. RAJENDRA RAI
6. BHOLA CHOUDHARY
7. KISHUN CHOUDHARY
...OPPOSITE PARTIES
-----------
02. 26.11.2010 No one appears on behalf of the petitioner to press
this application.
An application seems to have been filed on behalf of
the prosecution for recall of P.W.4 (Rajdeo Ram) for his fresh
examination-in-chief. It appears that aforesaid P.W. was
examined and cross-examined earlier. He was declared hostile
at the instance of the prosecution. In the setting of these facts,
learned trial court has found no justification for allowing
said application.
This Court on going through the pleadings made in
the application is satisfied that the order impugned does not
require any interference. The application is dismissed.
hr ( Kishore K. Mandal )