IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18555 of 2002
MD. KAFIL
Versus
STATE OF BIHAR & ANR
-----------
3. 19.8.2010. None appears on repeated calls.
On the very basis of the allegations
made in the complaint petition bearing Complaint
Petition No.718 of 2001, it appears that no
offence could be said to be made out inasmuch as
the admitted the owner of the property was
transferring some part of the property or whole
of it to his son through a deed of transfer. The
order dated 15.1.2002 passed in the above noted
complaint case appears completely unsustainable
and the same is hereby quashed. Petition is
allowed.
( Dharnidhar Jha, J. )
B.Kr.