High Court Patna High Court - Orders

Rajeev Singh vs The State Of Bihar on 9 December, 2010

Patna High Court – Orders
Rajeev Singh vs The State Of Bihar on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.11937 of 2010
            RAJEEV SINGH son of Kailash Singh, Resident of village- Salarpur, P.S. Parbatta,
            District- Khagaria                                              ....Petitioner

                                          Versus

             THE STATE OF BIHAR                                                        ...OP
                                         -----------

2/ 09.12.2010 No one appears for the petitioner.

The petitioner has sought quashing of the order dated

17.2.2010 passed by the Sessions Judge, Khagaria, by which he has

rejected the Cr. Revision No.73 of 2009 arising out of Parbatta P.S.

case no.97 of 2003 against the allowing examination of non-

chargesheet witness.

Since the order impugned has considered that the

examination of the injured witness was essential for just decision of

the case, I am not inclined to interfere in the matter.

The application is dismissed.

     JA/-                                                      (Anjana Prakash, J.)