High Court Patna High Court - Orders

Dhirendra Kumar Jha vs State Of Bihar &Amp; Ors on 13 January, 2011

Patna High Court – Orders
Dhirendra Kumar Jha vs State Of Bihar &Amp; Ors on 13 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.14266 of 2008
                      DHIRENDRA KUMAR JHA
                                Versus
                       STATE OF BIHAR & ORS
                              ------------

03. 13.01.2011 Petitioner has challenged the order 06.08.2007

passed by learned Additional Sessions Judge, F.T.C. V,

Begusarai in Sessions Trial No. 311-A of 1993, whereby

the petitioner’s prayer for cross examination of P.W. 2

has been rejected.

It appears from the impugned order that P.W. 2

was examined on 20th of February, 2002 and after that

the matter was adjourned several times and the specific

direction was given for production for cross examination

of P.W. 2 on 27.07.2007, 30.07.2007, 06.08.2007.

A supplementary affidavit has been filed to the

effect that defence evidence has been closed on

13.12.2010 and the matter has been fixed for argument

on 17.01.2011.

It is submitted by learned counsel for the

petitioner that without cross examination of P.W. 2, the

evidence of P.W. 2 has no value.

Issue notice to O.P. Nos. 2 to 4 by registered post

as well as ordinary process, for which requisites etc must

be filed by 14.01.2011, failing which this application

shall stand rejected without further reference to a Bench.
-2-

Let Dasti copy of the notice also be served by

learned counsel for the petitioner on the learned counsel

for O.P. Nos. 2 to 4 before the learned Court below by

17.01.2011, failing which this application shall stand

rejected without further reference to a Bench.

Let O.P. Nos. 2 to 4 appear before this Court

through their lawyers by 24th of January, 2011.

Put up this case on 27th of January, 2011,

retaining its position.

In the meantime, further proceeding of Sessions

Trial No. 311-A of 1993, pending in the Court of

Additional Sessions Judge, F.T.C. V, Begusarai, be

stayed.

Shageer                                   (Dinesh Kumar Singh, J)