High Court Patna High Court - Orders

Awadhesh Prasad Singh Yadav vs State Of Bihar &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Awadhesh Prasad Singh Yadav vs State Of Bihar &Amp; Ors on 30 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.118 of 2008
           AWADHESH PRASAD SINGH YADAV, SON OF LATE SAKALDEEP ROY,
           R/O- VILLAGE- KAPURA, P.S.- PIPRA, DISTRICT- PATNA.
                                            Versus
              1. THE STATE OF BIHAR & ORS
              2. DEOKI NANDAN RAI, S/O- LATE SAKALDEEP ROY
              3. SUSHIL KUMAR, S/O- DEOKI NANDAN ROY, R/O- VILLAGE
                 KHAPURA, P.S.- PIPRA, DISTRICT- PATNA.
                                            -----------

4. 30-09-2010 No body has appeared on behalf of the petitioner.

Counsel for the State as well as opposite parties are present.

Petitioner is the informant( P.W.4). He assails the

order dated 27.11.2007 passed by learned Judicial Magistrate,

1st Class, Masaurhi in connection with G.R. no. 301 of 2000/Tr.

No. 296 of 2007 whereby on conclusion of trial, accused (O.P.

nos. 2 and 3) have been acquitted of the charge(s) punishable

under Sections 323, 341, 342, 379 and 34 of I.P.C.

In all five witnesses were examined to prove the

charge. Prosecution has not relied on the evidence of P.Ws 1 to

3 who were declared hostile. P.W 4 and 5 are the informant and

his wife respectively. Learned Trial Court has appraised their

evidence and came to the conclusion that prosecution has

miserably failed to prove the charges.

In view of the findings/reasonings spelt out in

paragraphs 8, 9 and 11 of the order impugned, this court is

satisfied that in the consideration of the matter, learned Trial court

has not committed any patent illegality and/or impropriety.

The application lacks merit. It is accordingly dismissed.

Devendra/pkj                              ( Kishore K. Mandal, J. )