High Court Patna High Court - Orders

Priti Kumari Sinha vs State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Priti Kumari Sinha vs State Of Bihar &Amp; Ors on 26 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            SLA No.69 of 2010
                          PRITI KUMARI SINHA
                                  Versus
                       THE STATE OF BIHAR & ORS
                                 -----------

02. 26.08.2010 The petitioner, filing this S.L.A. application

is the daughter of the deceased. It is pointed out

under the provisions of Section 372 of Cr.P.C. that

an appeal will lie in such a case when the prosecution

had commenced on the F.I.R. lodge by the informant.

Learned counsel for the petitioner says that he is

ready to convert this S.L.A. into Cr. Appeal.

In the circumstance, office to examine the

matter and put up with fresh report. Thereafter, the

matter of conversion of this S.L.A. into Cr. Appeal

will be considered.

(C.M. Prasad, J.)

Mkr.