High Court Patna High Court - Orders

Raideo Ram vs State Of Bihar &Amp; Ors on 26 November, 2010

Patna High Court – Orders
Raideo Ram vs State Of Bihar &Amp; Ors on 26 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.13439 of 2008
                   RAIDEO RAM
                                 ...PETITIONER
                          Versus
                   1. STATE OF BIHAR
                   2. SHIVDAYAL RAI
                   3. NAND KISHORE RAI
                   4. JAILAL RAI
                   5. RAJENDRA RAI
                   6. BHOLA CHOUDHARY
                   7. KISHUN CHOUDHARY
                                  ...OPPOSITE PARTIES
                                            -----------

02. 26.11.2010 No one appears on behalf of the petitioner to press

this application.

An application seems to have been filed on behalf of

the prosecution for recall of P.W.4 (Rajdeo Ram) for his fresh

examination-in-chief. It appears that aforesaid P.W. was

examined and cross-examined earlier. He was declared hostile

at the instance of the prosecution. In the setting of these facts,

learned trial court has found no justification for allowing

said application.

This Court on going through the pleadings made in

the application is satisfied that the order impugned does not

require any interference. The application is dismissed.

           hr                              ( Kishore K. Mandal )