High Court Patna High Court - Orders

Ram Ishwar Sah vs State Of Bihar on 22 July, 2011

Patna High Court – Orders
Ram Ishwar Sah vs State Of Bihar on 22 July, 2011
                   IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39147 of 2008
                      Ram Ishwar Sah son of late Panna Lal Sah Resident of village-
                   Hansikewal P.S. Bhagwanpur, Dist-Vaishali.
                                                Versus
                                       The State Of Bihar .
                                             -----------

02. 22.07.2011 Heard learned counsel for the petitioner and the State.

This application has been filed against the order dated

1021.04.2008 rejecting the application under Section 317 of the Cr.P.C.

The defence has filed an application that Chaturbhuj Singh

and Jagannath Singh should be summoned as witnesses in this case. The

court has considered that these two persons have not been named as

witnesses any where before this application was filed. In fact, when the

other witnesses were examined, they have not stated that the aforesaid

two witnesses were present or they had certain knowledge with regard

to the occurrence.

In the circumstances, I find that the court below has given

good reason for rejecting the application.

This application is dismissed.

       Devendra/                                      (Sheema Ali Khan, J.)