High Court Patna High Court - Orders

Abhay Kumar Singh vs State Of Bihar & Ors on 22 July, 2011

Patna High Court – Orders
Abhay Kumar Singh vs State Of Bihar & Ors on 22 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.39237 of 2008
                      Abhay Kumar Singh son of late Yogendra Singh, Resident of
                      village, Phaphadar, P.S. Murar, District-Buxar. .
                                      Versus
                      1. The State Of Bihar.
                      2. Santosh singh son of Lal Bahadur Singh resident of village-
                          Phaphadar, P.S.-Murar, District-Buxar.
                      3. Sanjay singh son of Lalan Singh Resident of village- Sowan,
                          P.S. Krishnabrahm, District-Buxar.
                                     -----------

02. 22.07.2011 Heard learned counsel for the petitioner and the

State.

This application has been filed against the order

dated 08.08.2008 with a prayer that the I.O. may be called for re-

-examination on the ground that the handwriting on the

fardbeyan of the case diary does not tally with writing in the

case diary.

The I.O.’s handwriting has been examined by the

handwriting expert, both documents were sent to the expert for

examination. In this view of the matter the court finds that the

application filed by the defence is completely infructuous.

I find no reason to interfere with the finding of the

court below accordingly, this application is dismissed.

       Devendra/                           ( Sheema Ali Khan, J.)