High Court Patna High Court - Orders

Jitendra Lal vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Jitendra Lal vs The State Of Bihar on 23 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43737 of 2010
                                    JITENDRA LAL
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3. 23.2.2011 Heard both sides.

If it is true that nine witnesses who were examined

by the prosecution were not supporting the prosecution charges

and on that account they were declared hostile, then this Court

does not appreciate as to why to go on to examine the

Investigating Officer or record the statement of the accused as

there may not be any circumstances appearing from the evidence

requiring any explanation from the accused persons. Likewise,

in a case of the present nature, as was submitted, there may not

be a justification for delivering judgment after hearing

arguments of the parties. The learned trial Judge would please

note that the provision of Section 232 Cr. P.C. has to be taken

resort to for disposing of the case. There is a Standing

Instruction from this Court also that in the case of the witnesses

turning hostile the lower court may not go on to seek production

of official witnesses, like, the Investigating Officer and the

Doctor and should simply shut down the case of prosecution

and proceed to dispose it of. The Court believes that the learned

trial Judge acts accordingly and does not go on with such

meaningless prosecution and disposes of the case with ado.

This petition is disposed of in expectation that the

learned trial Judge disposes of the case as per the Court’s
2

expectation.

Learned counsel for the petitioner is directed to

produce a copy of this order before the trial Judge. Office of this

Court is also directed to transmit this order to the court below.

Kanth                                         ( Dharnidhar Jha, J.)