High Court Patna High Court - Orders

Rajesh Kumar Choudhry @ Raju vs Swati Devi @ Pinki on 31 March, 2011

Patna High Court – Orders
Rajesh Kumar Choudhry @ Raju vs Swati Devi @ Pinki on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MA No.500 of 2009
                        RAJESH KUMAR CHOUDHRY @ RAJU
                                        Versus
                                SWATI DEVI @ PINKI
                                      -----------

17 31-3-2011 From the submission advanced by the parties

and from perusal of order of the learned Judicial

Magistrate, Ist. Class, Samastipur dated 18-3-2011 in

G.R. 949/2001 as well as from a copy of deposition of

the informant of that case who is opposite party in the

present proceeding, it is evident that the o.p. has

expressed her wish not to prosecute the appellant and

the case has been fixed for further evidence on 5-4-

2011.

Since the informant does not want to

prosecute the appellant in view of her undertaking

before this Court and in view of terms of compromise

already recorded, it is expected that the court below

shall consider the issue of discharging the

accused/appellant under section 245 of the Code of

Criminal Procedure on the next date.
2

Put up under the same heading after two

weeks.

If cost is deposited, let this order be

communicated to the court of learned Judicial

Magistrate, Ist. Class, Samastipur in G.R.Case No.

949 of 2001 by fax.



                               ( Shiva Kirti Singh, J.)


Naresh                          ( Gopal Prasad,J)