High Court Patna High Court - Orders

Arvind Kumar Singh @ Raju Mahto vs State Of Bihar &Amp; Anr on 30 September, 2010

Patna High Court – Orders
Arvind Kumar Singh @ Raju Mahto vs State Of Bihar &Amp; Anr on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.35412 of 2010
            ARVIND KUMAR SINGH @ RAJU MAHTO son of Sri Jageshwar Mahto,
            resident of village- Chak Jalal, P.S. Bhadaur, District- Patna ....Petitioner

                                            Versus

            1.   THE STATE OF BIHAR &
            2.   Taramuni Devi wife of late Khelawan Paswan @ Lothu Paswan, resident of
                 village- Chak Jalal, P.S. Bhadaur, District- Patna ...Opposite Parties
                                            -----------

2/ 30.09.2010 Heard the parties.

The petitioner has sought quashing of the order dated

5.8.2010 passed by the Additional Sessions Judge, 4th, Barh, in

Sessions Trial No. 935 of 2004, by which he has allowed

examination of certain witnesses in the interest of justice.

Since the order is well considered, I am not inclined to

interfere in the matter.

However, the trial court shall take all expedient steps

including pressing section 66 Cr. P. C. into service for examination

of the witnesses and shall not linger the trial unnecessarily.

With the aforesaid observation, this application is

disposed of.

     JA/-                                                       (Anjana Prakash, J.)