Jharkhand High Court
Jahanara Bibi vs State Of Jharkhand on 24 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 452 of 2001
Jahanara Bibi ... ... ... Petitioner
---Versus---
1. The State of Jharkhand
2. Asfaque Ali ... .... .. Opposite Parties
------
CORAM: HON'BLE THE CHIEF JUSTICE
------
For the Petitioner : JC to Mr. R.S.Mazumdar
For the State : APP
For O.P.No.2 : Mr. Zamirul Haque
------
04/ 24.03.2011
Learned counsel for the petitioner submits that both the
parties have compromised the matter.
If that be so, the parties will appear before the trail court
and the trial court will pass necessary orders notwithstanding the
fact that the offence alleged are non-compoundable offence.
With the aforesaid observation, this petition stands
disposed of.
(Bhagwati Prasad, C.J)
Dey/S.I.