IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.41143 OF 2008
1. HALMA KHATOON, WIFE OF ALLAUDDIN
2. TETARI KHATOON, WIFE OF MD. AKBAR
3. MOST. SUMAIDA KHATOON, WIFE OF LATE FIDALI MIAN
4. MD. AKBAR, SON OF LATE FIDALI MIAN
ALL RESIDENT OF VILLAGE MADHKAUL, POLICE STATION BELSAND,
DISTRICT SITAMARHI
............................................................................................PETITIONERS
VERSUS
1. THE STATE OF BIHAR
2. MD. MOZIB ASLAM, SON OF LATE MD. IBRAHIM, RESIDENT OF
VILLAGE POJHIAN, POLICE STATION TARIYANI, DISTRICT SHEOHAR
.................................................................................OPPOSITE PARTIES
**********
2 28/07/2011 This application has been filed against the
order dated 29.07.2008 passed in Complaint Case No.
c-1/182 of 2006 (Trial No. 719 of 2008) by which the
Judicial Magistrate, 1st Class, Sheohar has allowed the
application filed on behalf of the Opposite Party No. 2
to prosecute the complaint case after the death of
daughter, who was the original complainant of the case.
In the opinion of this Court, there is no
illegality in the order impugned and as such, this
application is dismissed.
Anand (Sheema Ali Khan, J.)