High Court Patna High Court - Orders

Krishna Manjhi vs State Of Bihar &Amp; Anr on 7 September, 2010

Patna High Court – Orders
Krishna Manjhi vs State Of Bihar &Amp; Anr on 7 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.9632 of 2009
            KRISHNA MANJHI son of Sanful Manjhi, resident of village-Dhenuki, P.S.
            Panapur, District- Saran                                ....Petitioner

                                         Versus

            1.    THE STATE OF BIHAR &
            2.    Bisheshwar Ram S/oRam Das Ram, Officer-in-charge of Madhaura Police
                  Station, District- Saran                         ...Opposite Parties
                                           -----------

2/ 07.09.2010 Heard the parties.

The petitioner is aggrieved by the order dated 5.12.2008

passed by the Additional Sessions Judge-cum- Fast Track Court No.

IV, Saran, in Sessions Trial No. 141 of 1996, whereby he has refused

to recall all the witnesses since the petition filed on behalf of the

prosecution was unduly delayed.

In my view, no reason is made out for interference in the

matter.

The application is dismissed.

     JA/-                                                    (Anjana Prakash, J.)