Criminal Appeal (u/s) No. 15 OF 1994
In the matter of an appeal under Section 378 (4)
of the Code of Criminal Procedure.
************
Md. Sanaullah Ansari, S/o Md. Bashirul Hoda, R/o
Mohalla-Nackchhed Tola, P.O. and P.S.-Motihari
Town, District-East Champaran.
……………..(Appellant)
Versus
Khushi Alam S/o Qayamat Mian, R/o Village-
Dhekrahan, P.S. and P.O.-Majhaulia, District-West
Champaran.
——(Respondent)
************
PRESENT
THE HON’BLE JUSTICE SMT. ANJANA PRAKASH
*************
Anjana Prakash, J. The appellant is aggrieved with the judgment
dated 01.07.1994 passed by Judicial Magistrate, 1st
Class, Motihari in Complaint Case No. 499(C) of 1987/
Tr. No. 16 of 1994 by which he has acquitted the sole
respondent.
On going through the judgment of acquittal
and examining the reasonings given for acquittal, I find
no cogent ground for disagreeing with the conclusion
and, therefore, finding no merit in the appeal, the same
is dismissed.
(Anjana Prakash, J.)
Patna High Court,
Patna,
Dated, the 5th April, 2011.
NAFR/Vikash/-