IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.39147 of 2008
Ram Ishwar Sah son of late Panna Lal Sah Resident of village-
Hansikewal P.S. Bhagwanpur, Dist-Vaishali.
Versus
The State Of Bihar .
-----------
02. 22.07.2011 Heard learned counsel for the petitioner and the State.
This application has been filed against the order dated
1021.04.2008 rejecting the application under Section 317 of the Cr.P.C.
The defence has filed an application that Chaturbhuj Singh
and Jagannath Singh should be summoned as witnesses in this case. The
court has considered that these two persons have not been named as
witnesses any where before this application was filed. In fact, when the
other witnesses were examined, they have not stated that the aforesaid
two witnesses were present or they had certain knowledge with regard
to the occurrence.
In the circumstances, I find that the court below has given
good reason for rejecting the application.
This application is dismissed.
Devendra/ (Sheema Ali Khan, J.)