IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9912 of 2010
RAM SAGAR SAHNI @ RAM SAGAR MAHTO
Versus
STATE OF BIHAR
-----------
3. 20.4.2011 It has been submitted that the prosecution case has
already been closed and the petitioner’s grievance is now
confined only to the extent that he has not been given an
opportunity to present his defence.
Since in the scheme of a trial, the accused has full
right to have a say, the Trial Court will consider allowing the
petitioner to adduce such evidence as is fit in the interest of
justice and not prohibit him from doing so.
With this observation, the application is disposed off.
( Anjana Prakash, J.)
S.Ali