High Court Patna High Court - Orders

Amirak Paswan &Amp; Ors vs The State Of Bihar on 9 December, 2010

Patna High Court – Orders
Amirak Paswan &Amp; Ors vs The State Of Bihar on 9 December, 2010
                   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)