IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35740 of 2008
1. Dhananjay Chaudhary @ Dadan Chaudhary.
2. Ram Krishna Chaudhary.
3. Ramjee Chaudhary.
All are sons of late Ram NIwash Chaudhary, resident of village Birampur (Kritpura)
P.S. Koilawar, Distt. Bhojpur (Ara).
.. Petitioners
Versus
The State Of Bihar ..... Opposite Party.
-----------
2. 14.07.2011. Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the State.
This application has been filed challenging the order
dated 15.07.2008 by which the Court below has rejected the
application filed on behalf of the defence to re-examine P.W.s 1,
2, 7 and 11.
No specific ground has been mentioned by the defence
for recalling these witnesses for cross-examination. It appears
that there is a vague allegation that the witnesses have to be
examined on the vital point. The Court has found that all the
witnesses were cross-examined at length and as such the defence
will not be prejudiced in any manner. Good grounds have not
been made out for re-examination of witnesses. I do not find any
illegality in the reasoning of the Court below.
This application is dismissed.
Md. Ibrarul (Sheema Ali Khan ,J.)