IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.22462 of 2010 DEVENDRA PRASAD SON OF LATE SITARAM PRASAD, RESIDENT OF VILLAGE DHAMNA, P.SW. JHAJHA, DISTRICT JAMUI ..... PETITIONER Versus 1. THE STATE OF BIHAR 2. BANARSI PRASAD RAWAT SON OF LATE KISHORI PRASAD RAWAT, RESIDENT OF VILLAGE DHAMNA, P.S. JHAJHA, DISTRICT JAMUI .... OPP. PARTIES -----------
2. 9.2.2011 The petitioner seeks quashing of the orders dated
4.3.2010 and 18.5.2010 passed in Sessions Trial No.313
of 2008, by which the Additional Sessions Judge 1st, Jamui
has rejected an application filed u/ss.227 and 228 Cr.P.C.
It has been submitted that on account of the order
of this court passed in Cr.Mic.No.32984 of 2007 the trial
court appears to be somewhat under pressure and,
therefore, did not consider the merits of the case while
passing the order impugned.
In my view, the court below has taken into
consideration the entire aspects of the matter and
thereafter disallowed the prayer of the petitioner and,
therefore, I find no merit in the present application. The
same is dismissed.
However, the trial court will not be unnecessarily
influenced by these orders at the stage of trial.
Narendra/ ( Anjana Prakash, J. )