IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34869 of 2008
Krishna Kumar Sharma, Son of Ram Prasad Sharma, Resident of Village Bairiya Bakuntrhpuri,
PS Ahiyapur, District Muzaffarpur --- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 11.7.2011 The petitioner is aggrieved by the order dated
17.4.2008 passed in Sessions Trial No. 463 of 2005 by which
there is a prayer that P.Ws. 1 and 2 should be recalled as defence
witnesses to examine them on the point of identification.
On perusal of the order, it appears that the defence
had the opportunity to cross-examine the witnesses and as such
if there is any lacuna in the cross-examination, the Court
obviously cannot grant the leave to the defence to avail
opportunity for covering up the lacunas in the case.
In the result, this application is dismissed.
Sanjay (Sheema Ali Khan, J.)