High Court Patna High Court - Orders

Rabindra Singh vs State Of Bihar &Amp; Anr on 6 December, 2010

Patna High Court – Orders
Rabindra Singh vs State Of Bihar &Amp; Anr on 6 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. REV. No.553 of 2009
                   RABINDRA SINGH
                                   ...PETITIONER
                              Versus
                   1. STATE OF BIHAR
                   2. SONU KUMAR SINGH
                                   ...OPPOSITE PARTIES

                   For the petitioner :Mr. Anil Kumar Mishra
                   For the O.P.       :Mr. Madanjeet Kumar
                   For the State       :Mr. R.S. Rai, APP
                                                -----------

04. 06.12.2010 Petitioner is facing trial vide S.Tr. Case

No.190/06/154/06 in the court of the 3rd F.T.C. Ara, Bhojpur

and is aggrieved by order dated 09.02.2009, whereby the

application filed on behalf of the prosecution/informant under

section 311 Cr. P.C. has been considered and allowed. The

Prosecution sought summoning of Rinki and Pinki, the two

sisters of the informant who were as per the FIR accompanying

the informant at the time of occurrence. Learned trial court has

considered the submissions made on behalf of the parties and

has come to the conclusion that their examination was essential

for the ends of justice.

This court does not find any merit in this application

which is accordingly dismissed.

( Kishore K. Mandal )
hr