IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.566 of 2011
Dharmendra Yadav, Son of Sh. Jamuna Yadav, Permanent Resident
of Village - Mangal Bigha, P.S. - Sigori, District - Patna.
----------------------------- Appellant
Versus
Sushila Devi, Daughter of Sahdeo Yadav, Resident of
Village - Sabajpur, P.S. - Kako, District - Jehanabad
---------------------- Opposite Party
-----------
2 27.07.2011 Today again none appeared on behalf of the appellant.
The Office has rightly pointed out that the present appeal
is not maintainable due to the reason that the court below had passed
the impugned Order under Section 125 of the Code of Criminal
Procedure while exercising its criminal jurisdiction.
The M.A. is not maintainable.
The appeal stands dismissed.
( Rakesh Kumar, J.)
Praful