Criminal Appeal (U/S) No. 12 OF 1995
In the matter of an appeal under Section
378(4) of the Code of Criminal Procedure.
************
Ram Raj Singh, S/o Sri Kapildeo Singh of
Village Paharpur, P.S.-Barhiya, District-
Monghyr.
……(Appellant)
Versus
Sri Bhagwan Pd. Son of Aklu Sao, Bazar
Padadhikari Tapoban Housing Finance Ltd.
411A, Ausat Chamber 13 Bhikhajee Kama
Place, New Delhi-110066, Begusarai, Bihar
Branch, R/o Mohalla Dalpatti Nayabazar,
Lakhisarai, District-Monghyr.
………..Respondent.
*************
PRESENT
THE HON’BLE JUSTICE SMT. ANJANA PRAKASH
Anjana Prakash, J. 1. The appellant is aggrieved with the judgment
dated 30.09.1994 passed by the Judicial Magistrate,
1st Class, Lakhisarai, Monghyr in Complaint Case
No. 283(C)/1992/Tr. No. 368/1994 by which it has
acquitted the respondent of the charges framed
under Section 420 IPC.
2. On going through the judgment of acquittal I
see no ground for interfering with the reasonings of
the Trial Court. In the result, the appeal is
dismissed.
(Anjana Prakash, J.)
Patna High Court,
Patna,
Dated, the 2nd May, 2011.
NAFR/Vikash/-