IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13354 of 2010
1. JAWAHAR TIWARI @ JYOTI NARAYAN TIWARI S/O INDRAJEET TIWARI
2. OM PRAKASH TIWARI S/O DAMODAR TIWARI
3. SANJAY TIWARI
4. VIJAY TIWARI
5. AJAY TIWARI
ALL S/O JAWAHAR TIWARI @ JYOTI NARAYAN TIWARI
6. VIVEK TIWARI
7. CHOTTU TIWARI
8. MAHENDRA TIWARI
ALL S/O CHANDRADEO TIWARI
9. NIRMAL KUMAR TIWARI @ GANESH TIWARI
10. RUPESH TIWARI
BOTH S/O MAHENDRA TIWARI
ALL R/O VILLAGE- BALUA, GAUSH NAGAR, P.S. RUNNI SAIDPUR,
DISTT. SITAMARHI
..................... Petitioners
Versus
1. THE STATE OF BIHAR
2. GOPAL TIWARI S/O GONAUR TIWARI
R/O VILLAGE- BALUA, GAUSH NAGAR, P.S. RUNNI SAIDPUR,
DISTT. SITAMARHI.
...................Opposite Parties
-----------
2. 13.12.2010 Heard the parties.
The petitioners have sought quashing of the
order dated 11.3.2010 passed by F.T.C. No. II, Sitamarhi in
Sessions Trial No. 385 of 2006, by which an application under
Section 311 Cr.P.C. for recall of certain witnesses was refused.
Considering that there is no provision of recall
of witnesses after compromise, I am not inclined to interfere in
the matter.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )