Criminal Appeal No.13 OF 1994 (U/S.)
[Appeal against the judgment and order dated
19.2.1994 passed by the Judicial Magistrate, 1st class,
Patna in Complaint case No.109(C) of 1992 Trial
No.34 of 1994]
HAJI NOOR AHMAD SON OF LATE MD. RAZA, RESIDENT OF VILALE
PUSA FARM, POLICE STATION PUSA, DISTRICT SAMASTIPUR
............... ........ Appellant
Versus
ASHFAQUE RAHMAN SON OF AZIMUR RAHMAN, RESIDENT OF
HAROON NAGAR COLONY, 1ST SECTOR, POLICE STATION
PHULWARISHARIF, DISTT. PATNA ..... ACCUSED
.................... RESPONDENT
For the Appellant : Mr. Md. Abu Haider, Advocate
For the Respondent : Mr. Md. Ibrar Hussain, Advocate
Mr. Aditya Nr. Singh, Addl. P.P.
---------
PRESENT
THE HON’BLE JUSTICE SMT. ANJANA PRAKASH
Anjana The appellant is aggrieved with the judgment dated
Prakash, J:
19.2.1994 passed by the Judicial Magistrate, 1st class, Patna in
Complaint case No.109(C) of 1992 Trial No.34 of 1994, by which
it has acquitted the sole respondent.
On going through the judgment of acquittal, I find that the
same is well considered and no reasonable person can disagree
with the conclusion arrived at by the Trial Court and, therefore,
this appeal is dismissed.
Patna High Court ( Anjana Prakash, J. )
Dated, 5th April, 2011.
NAFR/ Narendra/