IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25613 of 2009
1. RAMANUJ SHARMA.
2. Narayan Sigh, Both are sons of Awadh Bihari Sharma.
3. Parashuram Sharma, S/o Late Brij Bihari Sharma.
4. Kapildeo Singh, S/o Late Madan Singh.
All resident of village-Gaddopur, P.O.-Phakharpur,
P.S.-Karpi in the district of Arwal.
Versus
THE STATE OF BIHAR
-----------
02. 27.10.2010 The petitioner seeks quashing of the order dated
02.07.2009 passed by Additional Sessions Judge, F.T.C.-
V, Jehanabad in S.Tr. No. 136 of 2008 by which he has
allowed the application under Section 311 Cr.P.C. for
examination of the Doctor and the Investigating Officer.
Since the order was passed on 02.07.2009 in all
probability the witnesses would have been examined.
In view of such, I am not inclined to interfere in
the matter. The application is dismissed.
(Anjana Prakash, J.)
Vikash/-