High Court Patna High Court - Orders

Jawahar Tiwari @ Jyoti Narayan … vs State Of Bihar &Amp; Anr on 13 December, 2010

Patna High Court – Orders
Jawahar Tiwari @ Jyoti Narayan … vs State Of Bihar &Amp; Anr on 13 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.13354 of 2010
 1.  JAWAHAR TIWARI @ JYOTI NARAYAN TIWARI S/O INDRAJEET TIWARI
 2.  OM PRAKASH TIWARI S/O DAMODAR TIWARI
 3.  SANJAY TIWARI
 4.  VIJAY TIWARI
 5.  AJAY TIWARI
     ALL S/O JAWAHAR TIWARI @ JYOTI NARAYAN TIWARI
 6. VIVEK TIWARI
 7. CHOTTU TIWARI
 8. MAHENDRA TIWARI
     ALL S/O CHANDRADEO TIWARI
 9. NIRMAL KUMAR TIWARI @ GANESH TIWARI
 10. RUPESH TIWARI
     BOTH S/O MAHENDRA TIWARI
     ALL R/O VILLAGE- BALUA, GAUSH NAGAR, P.S. RUNNI SAIDPUR,
     DISTT. SITAMARHI
                                                  ..................... Petitioners
                                Versus
 1. THE STATE OF BIHAR
 2. GOPAL TIWARI S/O GONAUR TIWARI
     R/O VILLAGE- BALUA, GAUSH NAGAR, P.S. RUNNI SAIDPUR,
     DISTT. SITAMARHI.
                                               ...................Opposite Parties
                               -----------

2. 13.12.2010 Heard the parties.

The petitioners have sought quashing of the

order dated 11.3.2010 passed by F.T.C. No. II, Sitamarhi in

Sessions Trial No. 385 of 2006, by which an application under

Section 311 Cr.P.C. for recall of certain witnesses was refused.

Considering that there is no provision of recall

of witnesses after compromise, I am not inclined to interfere in

the matter.

The application is dismissed.

          Fahad.                              ( Anjana Prakash, J. )