High Court Patna High Court - Orders

Tulsi Sah &Amp; Anr vs The State Of Bihar on 25 November, 2010

Patna High Court – Orders
Tulsi Sah &Amp; Anr vs The State Of Bihar on 25 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.7040 of 2010
                1. TULSI SAH S/O SITA RAM SAH
                2. DULAR CHAND SAH S/O SITA RAM SAH
                   BOTH R/O VILLAGE-CHITRAWALIA,
                   P.S.- EKMA, DISTRICT- SARAN AT CHAPRA
                                    Versus
                           THE STATE OF BIHAR
                                   -----------

2. 25.11.2010 Heard the parties.

The petitioner has sought quashing of the order

dated 2.2.2010 passed by learned Additional District Judge,

F.T.C. 5, Chapra in S.T. No. 223/2007, in which he has allowed

the application filed under Section 311 Cr.P.C. moved by the

informant.

It has been submitted that belatedly after full

processes were exhausted for examination of the witnesses the

case was reopened which is against the interest of justice.

However, considering that the Trial Court has desired the

examination of the witnesses for just decision of the case, I am

not inclined to interfere in the matter.

The application is dismissed with a direction to the

Trial Court to fix time limit of 2 months, within which the

prosecution should examine all his witnesses and if he fails to

do so, the case will be closed. The Trial Court is also directed to

impose additional costs of an amount to be fixed by it for

examination of each of the witnesses for delaying the trial.

      Fahad.                                         ( Anjana Prakash, J. )