High Court Patna High Court - Orders

Murari Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 30 August, 2010

Patna High Court – Orders
Murari Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 30 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.8519 of 2009
            1. MURARI PRASAD son of Rambriksha Mahto, resident of village- Koeri Tola
               (Gurua) P.S. Gurua, District- Gaya.
            2. Sanjay Prasad son of Late Baijnath Prasad Singh, resident of village-Mirchak,
               P.S. Gurua, Dist.-Gaya, &
            3. Sarbind Kumar, son of Late Bhajan Mahto, resident of village- Matua, P.S.
               Gurua, District- Gaya.
                                                                              ....Petitioners
                                         Versus

            1. THE STATE OF BIHAR &
            2. Namdhari Yadav son of Late Ghanshyam Yadav, resident of village- Chillor
               Tola, Amirganj, P.S. Gurua, District- Gaya.
                                                                   ...Opposite Parties
                                        -----------

2/ 30.08.2010 Heard the parties.

The petitioners are aggrieved by the order dated

24.1.2009 passed by the FTC III, Gaya, in Sessions Trial No.295 of

2006, by which he has refused to summon one S.I. Sunil Kumar,

who had recorded the confessional statement of one person in

connection with another case in which he has disclosed his

complicity in the present occurrence.

From the order impugned, I find that the same calls for no

interference since it is well reasoned.

The application is dismissed.

     JA/-                                                       (Anjana Prakash, J.)