High Court Patna High Court - Orders

Rabindra Nath Mishra vs The State Of Bihar & Ors on 25 July, 2011

Patna High Court – Orders
Rabindra Nath Mishra vs The State Of Bihar & Ors on 25 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24335 of 2011
                  Rabindra Nath Mishra, Son of Satyadeo Mishra, resident of village-Haradiya,
                  P.S.-Pachrukhi, District-Siwan.                      ...........Petitioner.
                                           Versus
                  1. The State of Bihar.
                  2. Pinki Kumari,
                  3. Reena Kumari.
                      Both daughters of Mukti Nath Mishra, resident of village-Haradiya, P.S.-
                      Pachrukhi, District-Siwan.

                                         -----------

2. 25.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioner is aggrieved by order dated 9.6.2011,

whereby his application filed on behalf of the informant for

summoning opposite party No. 2, Pinki Kumari and opposite party

No. 3, Reena Kumari in exercise of power under Section 319 of the

Cr. P.C. has been rejected.

I have perused the order passed by the court below. In

this case, the prosecution has examined all the witnesses and when

the case was going on for argument, the application under Section

319 Cr. P.C. was filed.

It is well-settled that the power under Section 319 Cr.

P.C. can be exercised at the discretion of the court, only in

exceptional circumstances and for compelling reasons.

I find that there is no error in the order dated 9.7.2011

passed by the trial court. Accordingly, the present application is

dismissed.

       Sanjeet/                                            (Ashwani Kumar Singh, J.)