IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18395 of 2010
MAIMUN KHATOON
Versus
STATE OF BIHAR
-----------
3/ 25.06.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner and her two sons from the
complainant are residing with her while another son is
residing with the complainant. A piece of land existing
in name of the complainant is sold allegedly by a fake
person. Petitioner is one of the identifier of a fake
person of a forged document. So, pendency of the Civil
Suit cannot minimize petitioner’s criminal liability.
Considering the facts and circumstances of
the case, prayer of the petitioner is rejected.
Shail ( Mandhata Singh, J.)