High Court Patna High Court - Orders

Premlata Devi vs State Of Bihar &Amp; Anr on 25 October, 2010

Patna High Court – Orders
Premlata Devi vs State Of Bihar &Amp; Anr on 25 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1228 of 2010
                                   PREMLATA DEVI
                                       Versus
                                STATE OF BIHAR & ANR
                                    -----------

2. 25.10.2010. The mother of the deceased who is also

informant of Shambhuganj P.S.Case No.23 of 1998

has filed this appeal against the judgement of

acquittal passed in Sessions Case No.789 of

2003 dated 29.7.2010. By the impugned judgement

the sole respondent Amrit Prasad Singh has been

acquitted of charge under Section 302 of the

IPC.

After some argument, counsel for the

appellant seeks permission to withdraw the memo

of appeal. Considering the aforesaid facts, the

appeal is dismissed as withdrawn.



                                      ( Mridula Mishra,J. )




     B.Kr.                             ( Dharnidhar Jha, J.)