IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13683 of 2010
INDAL DAS son of Banwari Das, resident of village- Khadiha,
P.S.Dhanarua, Distt. Patna.
Versus
petitioner
1. THE STATE OF BIHAR
-----------
2 13.12.2010
The petitioner has sought quashing of
the order dated 22.2.2006 passed by the
S.D.J.M. Mashaurhi in Dhanarua P.S Case No.
111/2005 by which he has refused to recall
P.W 1 and P.W 2 on the prayer of the
petitioner.
On going through the impugned
orders, I find that the petitioner was
present on the date of examination of these
witnesses who were police officer and despite
repeated calls the defence refused to cross
examine these witnesses. Even though this
order was passed on 22.2.2006, the trial has
not concluded even after four years due to
dilatory tactics of the petitioner.
In view of such the application is
dismissed.
The Sessions Judge Patna is directed
to make an inquiry as to how the criminal
2
revision filed in the year 2006 was disposed
of about three years later. He is directed to
impress upon the rest of the Judicial
Officers not to keep such matters pending
which unnecessarily delay the trials.
Namita ( Anjana Prakash, J.)