Patna High Court – Orders
Rangnath Pandey vs The State Of Bihar &Amp; Anr on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9515 of 2009
RANGNATH PANDEY, son of late Pawan Kumar Pandey, resident of village-
Bandu, P.S. Nauhatta, District-Rohtas ....Petitioner
Versus
1. THE STATE OF BIHAR &
2. Sheonath Pandey son of late Beni Madhav Pandey, resident of village- Bandu,
P.S. Nauhatta, District-Rohtas ...Opposite Parties
-----------
2/ 07.09.2010 Heard the parties.
The petitioner has sought quashing of the order dated
1.5.2008 passed by the Judicial Magistrate, 1st class, Sasaram, in
G.R. No. 1918 of 2004/ T.R. No.682 of 2007 by which he has
refused to summon a witness under section 311 Cr. P. C.
Since the order impugned is well reasoned, I see no
reason to interfere in the matter.
The application is dismissed.
JA/- (Anjana Prakash, J.)