IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26552 of 2010
AMARNATH YADAV S/O LATE RAMJEE YADAV, R/O VILLAGE- MADHAILI,
P.S. SINGHESHWAR (SHANKARPUR), DISTRICT- MADHEPURA
.................. Petitioner
Versus
THE STATE OF BIHAR
............. Opposite Party
-----------
2. 01.03.2011 No one appears on behalf of the petitioner.
The petitioner is aggrieved with the order
dated 19.6.2010 passed by learned Fast Track Court Ist
(A.D.J.) Madhepura in Sessions Trial No. 81/2007, by
which he has allowed an application under Section 311
Cr.P.C. of the defence for calling for a material exhibit but
disallowed the prayer to re-examine the relevant
witnesses P.W.1, P.W.3, P.W.4 and P.W.6.
On going through the order impugned, I find
that the court had considered that all these witnesses had
already been cross-examined on the point of the
document and, therefore, there was no reason for further
cross examination.
In view of such, finding no merit in the
application, the same is dismissed.
Fahad. ( Anjana Prakash, J. )