IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.7443 of 2011
Babita Devi & Anr.
Versus
The State Of Bihar
-----------
5 17.10.2011 It has been submitted on behalf of the petitioners that the
dispute happens to be amongst Sautan. The informant happens to be
elder while petitioner, Babita Devi happens to be younger. It has further
been disclose that the informant is now dead. As per fardbeyan itself,
Babli Kumari is her daughter who is cared by petitioners themselves. So
submitted that Babli Kumari be allowed to substitute the informant, so
that the flavor of congenial and harmonious atmosphere should be
allowed to prevail.
Because of the fact that the learned counsel for the
petitioner has himself disclosed restoration of good feeling amongst the
parties, also compelled the learned Additional P.P. to suggest that the
learned lower court be accordingly directed.
Thus, the learned lower court is directed to see whether the
informant is dead or not and if so, will also see whether substitution is
permissible or not. In the background of aforesaid theme, the learned
lower court will disposed of the matter taking into account the conduct
of Babli Kumari who may either examine herself on behalf of
prosecution or on behalf of defence.
With the aforesaid observation instant petition is disposed
of.
PN (Aditya Kumar Trivedi, J.)