IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14078 of 2008
1. Amirak Paswan, S/O Kishori Paswan.
2. Kishori Paswan S/O Late Jugeshwar Paswan.
3. Birje Paswan, S/O Late Lalo Paswan.
4. Lalita Devi, W/O Sri Gopal Prasad.
All residents of Village- Deobigha( P.S. Rahui (Wena), District-
Nalanda..................................................Petitioners.
Versus
THE STATE OF BIHAR......................Opposite Party.
-----------
2. 09.12.10. The petitioners have challenged the order dated 11.03.2008
passed in Sessions Trial No. 307 of 2003 whereby the learned
Additional Sessions Judge, F.T.C. No. I, Nalanda at Biharsharif has
rejected the time petition on behalf of the accused for producing the
defence witness.
It appears from the order dated 25.02.2008 that the evidence
of the defence was closed. The order dated 25.02.2008 has not been
challenged before this Hon’ble Court. There is nothing on record to
suggest the present stage of the case.
Considering the aforesaid facts, the application is dismissed.
U.K. (Dinesh Kumar Singh, J)