IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35412 of 2010
ARVIND KUMAR SINGH @ RAJU MAHTO son of Sri Jageshwar Mahto,
resident of village- Chak Jalal, P.S. Bhadaur, District- Patna ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Taramuni Devi wife of late Khelawan Paswan @ Lothu Paswan, resident of
village- Chak Jalal, P.S. Bhadaur, District- Patna ...Opposite Parties
-----------
2/ 30.09.2010 Heard the parties.
The petitioner has sought quashing of the order dated
5.8.2010 passed by the Additional Sessions Judge, 4th, Barh, in
Sessions Trial No. 935 of 2004, by which he has allowed
examination of certain witnesses in the interest of justice.
Since the order is well considered, I am not inclined to
interfere in the matter.
However, the trial court shall take all expedient steps
including pressing section 66 Cr. P. C. into service for examination
of the witnesses and shall not linger the trial unnecessarily.
With the aforesaid observation, this application is
disposed of.
JA/- (Anjana Prakash, J.)