High Court Patna High Court

Ram Raj Singh vs Sri Bhagwan Prasad on 2 May, 2011

Patna High Court
Ram Raj Singh vs Sri Bhagwan Prasad on 2 May, 2011
Author: Smt. Anjana Prakash
                       Criminal Appeal (U/S) No. 12 OF 1995
                        In the matter of an appeal under Section
                        378(4) of the Code of Criminal Procedure.
                                          ************

Ram Raj Singh, S/o Sri Kapildeo Singh of
Village Paharpur, P.S.-Barhiya, District-
Monghyr.

……(Appellant)
Versus
Sri Bhagwan Pd. Son of Aklu Sao, Bazar
Padadhikari Tapoban Housing Finance Ltd.
411A, Ausat Chamber 13 Bhikhajee Kama
Place, New Delhi-110066, Begusarai, Bihar
Branch, R/o Mohalla Dalpatti Nayabazar,
Lakhisarai, District-Monghyr.

………..Respondent.
*************
PRESENT

THE HON’BLE JUSTICE SMT. ANJANA PRAKASH

Anjana Prakash, J. 1. The appellant is aggrieved with the judgment

dated 30.09.1994 passed by the Judicial Magistrate,

1st Class, Lakhisarai, Monghyr in Complaint Case

No. 283(C)/1992/Tr. No. 368/1994 by which it has

acquitted the respondent of the charges framed

under Section 420 IPC.

2. On going through the judgment of acquittal I

see no ground for interfering with the reasonings of

the Trial Court. In the result, the appeal is

dismissed.

(Anjana Prakash, J.)

Patna High Court,
Patna,
Dated, the 2nd May, 2011.

NAFR/Vikash/-