High Court Jharkhand High Court

Hadina Khatoon vs State Of Jharkhand & Ors on 11 October, 2011

Jharkhand High Court
Hadina Khatoon vs State Of Jharkhand & Ors on 11 October, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                       Cr. M.P. No. 1337 of 2009
           Madina Khatoon .....................                             Petitioner
                                      Versus
           State of Jharkhand & Ors  ..................                                 Opp. Partiest 
                                      ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   Hon’ble Mr. Justice P.P.Bhatt
……

           For the Petitioner                    : Mr. Vijay Kr. sharma, Advocate 
           For the State                         : Mr.  APP
                                                ......
           Order No. 04                                                         October 2011
                                                                 Dated the 11th
                                                                                            
           I.A. No. 2052 of 2009

Heard Mr. Vijay Kr. Sharma, learned counsel for the petitoner on 
the prayer for condonation of delay as well as on the merit of the case.

This petition has been filed for grant of leave to appeal against the 
judgment   of   acquittal   dated   27/06/2009,   passed   by   the   Sub­Divisional 
Judicial Magistrate, Chatra in Complaint Case No. 74/2006, T.R. No. 450 of 
2009.

After hearing the counsel for the petitioner and on going through 
the impugned judgment of acquittal, we find that the learned trial court has 
rightly acquitted the accused persons from the charges. It has interalia held 
that it is crystal clear that there is enmity between the parties since long 
due to which this complaint case was filed by the complainant only with a 
view to save her own skin from the case lodged by the accused persons prior 
to the alleged occurrence. The learned trial court has also found that one of 
the cases, filed against the accused persons, were found false and the police 
submitted final form.   

It   appears   that   after   considering   the   respective   cases   of   the 
parties and on going through the materials brought on record by them, the 
learned trial court has passed the impugned judgment of acquittal. 

Therefore,   even   if,   the   explanation   for   delay   of   31   days   is 
accepted, as we find no merit in this petition, the limitation petition (I.A. No. 
2052/2009) as well as the main petition, both are dismissed.

    (R.K.Merathia, J)

        (P.P.Bhatt, J)
Mukund/­