IN THE HIGH COURT OF JUDICATURE AT PATNA
SLA No.69 of 2010
PRITI KUMARI SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
02. 26.08.2010 The petitioner, filing this S.L.A. application
is the daughter of the deceased. It is pointed out
under the provisions of Section 372 of Cr.P.C. that
an appeal will lie in such a case when the prosecution
had commenced on the F.I.R. lodge by the informant.
Learned counsel for the petitioner says that he is
ready to convert this S.L.A. into Cr. Appeal.
In the circumstance, office to examine the
matter and put up with fresh report. Thereafter, the
matter of conversion of this S.L.A. into Cr. Appeal
will be considered.
(C.M. Prasad, J.)
Mkr.