IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9632 of 2009
KRISHNA MANJHI son of Sanful Manjhi, resident of village-Dhenuki, P.S.
Panapur, District- Saran ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Bisheshwar Ram S/oRam Das Ram, Officer-in-charge of Madhaura Police
Station, District- Saran ...Opposite Parties
-----------
2/ 07.09.2010 Heard the parties.
The petitioner is aggrieved by the order dated 5.12.2008
passed by the Additional Sessions Judge-cum- Fast Track Court No.
IV, Saran, in Sessions Trial No. 141 of 1996, whereby he has refused
to recall all the witnesses since the petition filed on behalf of the
prosecution was unduly delayed.
In my view, no reason is made out for interference in the
matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)