IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.895 of 2011
Raghunath Chaudhary, son of Late Siya Chaudhary, village Habib Nagar,
PS Hussainganj, District Siwan - Appellant.
Vs.
1) The State of Bihar,
2) Sri Kisun Sah, son of Late Janaki Sah,
3) Ashok Sah, son of Sri Kisun sah, both of village Habib Nagar, PS
Hussainganj, District Siwan - Respondents.
2 12.9.2011
Heard learned counsel for the appelant and the
counsel appearing on behalf of the State.
The appellant has challenged the order of acquittal
passed by the Additional Sessions Judge, FTC V, Siwan on
30.6.2011 in S. T. No. 156 of 2006 arising out of Hussainganj
PS Case No. 102 of 2004, G.R. No. 1408 of 2004. The court has
given good reasons for its conclusion as to how it was not
accepting the prosecution version.
In view of the aforesaid facts we see no infirmity in
the judgment under appeal. This appeal is dismissed.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)