High Court Patna High Court - Orders

Anil Singh vs The State Of Bihar &Amp; Anr on 15 September, 2010

Patna High Court – Orders
Anil Singh vs The State Of Bihar &Amp; Anr on 15 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.150 of 2009
           ANIL SINGH S/O- LATE RAMASHISH SINGH, R/O- VILLAGE
           BOKNARIKHURD (CHHOTAKI BOKNARI), P.S.- MAKHDUMPUR,
           DISTRICT- JEHANABAD.
                                              Versus
              1. THE STATE OF BIHAR
              2. RANVIJAY KUMAR SINGH, S/O- CHANDRAMNI SINGH, R/O-
                 VILLAGE CHHOTAKI BOKNARI, P.S.-MUKHDUMPUR, DISTRICT-
                 JEHANABAD.
                 For the State          : Mr. Jharkhandi Upadhyay, APP

                                                -----------

2 15.09.2010 Petitioner assails order dated 17.1.2009 passed by

learned Addl. Sessions Judge, F.T.C.-V, Jehanabad in S.T. no.

49 of 2006 whereby the application filed by the informant for

recall/re-examination of witness under Section 311 has been

allowed.

Learned trial Court has found as under in the order

impugned:

“Here the informant appeared and stated he
had no knowledge about the proceeding and
prays to examine him. In my view he should be
examined in the ends of justice.

Taking into consideration the above facts
and for the ends of justice, I allow the petition
and direct the prosecution to get the informant
and other examining witnesses examined as
soon as possible. Put up on 30.01.2009 for
evidence.”

This Court does not find any patent illegality and/or

impropriety in the order meriting interference.

There is no merit in this application. It is accordingly

dismissed.

( Kishore K. Mandal, J. )
pkj