IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7061 of 2010
VIJAY SINGH, AGED ABOUT 39 YEARS, SON OF SRI SUKHDEO
SINGH, R/O VILLAGE RAMPUR, P.S. SURYAGARHA, DISTT.
LAKHISARAI.
------ PETITIONER.
Versus
1. THE STATE OF BIHAR
2. ANIL SINGH, SON OF RAM PRATAP SINGH, R/O VILLAGE
RAMPUR, P.S. SURYAGARHA, DISTT. LAKHISARAI.
----------- OPPOSITE PARTIES.
---------
2. 07.10.2010 Heard the parties.
The petitioner has sought quashing of the order
dated 9.10.2009 by which Judicial Magistrate, 1st Class,
Lakhisarai, has granted four months time to the prosecution
for examination of witnesses in Suryagarha P.S. Case No.
215 of 2000.
Considering that the accused persons who were
aggrieved by a mere allowing of four months time to the
prosecution for examining its witnesses delayed the trial for
a further seven months, I am not inclined to interfere in the
matter.
The application is dismissed.
( Anjana Prakash, J. )
S.Ali