High Court Patna High Court - Orders

Halma Khatoon & Ors vs State Of Bihar & Anr on 28 July, 2011

Patna High Court – Orders
Halma Khatoon & Ors vs State Of Bihar & Anr on 28 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR.MISC. NO.41143 OF 2008
    1. HALMA KHATOON, WIFE OF ALLAUDDIN
    2. TETARI KHATOON, WIFE OF MD. AKBAR
    3. MOST. SUMAIDA KHATOON, WIFE OF LATE FIDALI MIAN
    4. MD. AKBAR, SON OF LATE FIDALI MIAN
    ALL RESIDENT OF VILLAGE MADHKAUL, POLICE STATION BELSAND,
    DISTRICT SITAMARHI
    ............................................................................................PETITIONERS
                                 VERSUS
    1. THE STATE OF BIHAR
    2. MD. MOZIB ASLAM, SON OF LATE MD. IBRAHIM, RESIDENT OF
       VILLAGE POJHIAN, POLICE STATION TARIYANI, DISTRICT SHEOHAR
    .................................................................................OPPOSITE PARTIES
                                 **********

2 28/07/2011 This application has been filed against the

order dated 29.07.2008 passed in Complaint Case No.

c-1/182 of 2006 (Trial No. 719 of 2008) by which the

Judicial Magistrate, 1st Class, Sheohar has allowed the

application filed on behalf of the Opposite Party No. 2

to prosecute the complaint case after the death of

daughter, who was the original complainant of the case.

In the opinion of this Court, there is no

illegality in the order impugned and as such, this

application is dismissed.

Anand                                                    (Sheema Ali Khan, J.)