IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 1302 of 2009
---
Reshma Anjumme Petitioner
Versus
The State of Jharkhand & another Opp. Parties
---
CORAM: The Hon’ble Mr. Justice R.K. Merathia
—
For the Petitioner: Dr. Amita Srivastava, Advocate
For the State: A.P.P.
—
Order No. 04 Dated 17th September, 2011
This application has been filed under section 378(4) of the Code
of Criminal Procedure seeking permission for filing acquittal appeal
against the impugned judgment passed by the learned Principal
Magistrate, Juvenile Justice Court, Dhanbad in C.P. No. 130 of 2005.
After considering the respective cases of the parties and
materials brought on record by them in detail, learned trial court
inter-alia held that as the marriage could not be solemnized between
the O.P. No. 2-Md. Aftab Alam and the petitioner, this case was
lodged under section 376 IPC. It has also been found that several
criminal cases were going on between the parties; and that the case
was instituted after long delay of about three months. Learned trial
court has rightly appreciated the materials on record. No grounds are
made out for grant of leave. Accordingly, this application is
dismissed.
(R.K. Merathia, J)
Ranjeet/