IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 643 of 2011
Mohan Lal Chauhan, son of late Chandrika Chauhan, resident of
Village - Nonia Tola, English, P S - Mairwa, District - Siwan -Appellant
Versus
1 The State Of Bihar
2 Jaglal Chauhan, son of Rambilash Chauhan
3 Jageshwar Chauhan, son of Rambilash Chauhan
4 Indra Lal Chauhan, son of Vishun Chauhan
5 Singasan Chauhan, son of Vishun Chauhan
6 Bhagrasan Chauhan, son of late Vishun Chauhan
7 Pavan Chauhan, son of Deoraman Chauhan
8 Satyendra Chauhan, son of Bhagrasan Chauhan
9 Kapildeo Chauhan, son of late Jagarnath Chouhan, residents of village -
English, Nonia Tola, P S - Mairwa, District - Siwan -Respondents
-----------
2 14.07.2011 This is an appeal by the victim in terms of Section 372 of
Criminal Procedure Code against order of acquittal.
We have heard the learned counsel at length and perused the
judgment under appeal. The trial Court has examined the evidence and
appreciated the same in a proper manner. The trial Court has given a
finding which the learned lawyer could not rebut even in this appeal that
the allegation with regard to injuries caused is not substantiated with the
medical evidence and also not corroborated by the evidence of the doctor.
That itself creates doubt on the whole prosecution story. The dispute
arises out of a very minor issue.
We fully agree with the findings and the decision of the trial
Court and find no reason to interfere. This appeal is, accordingly,
dismissed.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)