High Court Patna High Court - Orders

Md. Kafil vs State Of Bihar &Amp; Anr on 19 August, 2010

Patna High Court – Orders
Md. Kafil vs State Of Bihar &Amp; Anr on 19 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18555 of 2002
                                       MD. KAFIL
                                         Versus
                                  STATE OF BIHAR & ANR
                                      -----------

3. 19.8.2010. None appears on repeated calls.

On the very basis of the allegations

made in the complaint petition bearing Complaint

Petition No.718 of 2001, it appears that no

offence could be said to be made out inasmuch as

the admitted the owner of the property was

transferring some part of the property or whole

of it to his son through a deed of transfer. The

order dated 15.1.2002 passed in the above noted

complaint case appears completely unsustainable

and the same is hereby quashed. Petition is

allowed.

( Dharnidhar Jha, J. )
B.Kr.