IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24926 of 2009
TRIVENI SHANKAR SHARMA, SON OF SRI INDERDEO SINGH @
SHARMA RESIDENT OF VILLAGE GHANGHAILA, P.S. TEKARI,
DISTT. GAYA.
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. RAMKRIT YADAV, SON OF JUDAGI YADAV
3. RAMPAYARE YADAV, SON OF RAMKRIT YADAV
BOTH ARE RESIDENT OF VILLAGE GHANGHAILA, TOLA
GULZARBAGH, P.S. TEKARI, DISTT. GAYA
------ OPPOSITE PARTIES.
-----------
4. 06.10.2010 Heard the parties.
The petitioner seeks quashing of the order dated
21.3.2009 passed in Criminal Revision No. 41 of 2009 by
Sessions Judge, Gaya, by which he has affirmed the order
of Judicial Magistrate 2nd Class, dated 11.2.2009 in G.R.
Case No. 2551 of 2009.
The prayer of the petitioner was allowed at one
instance and the I.O. was summoned but despite
opportunity, he was not cross-examined by the defence, in
view of which, he was discharged. Thereafter, a fresh
application for re-summoning the witness was filed, but
disallowed by the trial court in the circumstance of the case.
In my view the orders impugned are completely
valid and call for no interference.
The application is dismissed.
( Anjana Prakash, J. )
S.Ali