Criminal Appeal No.3 OF 1995 (U/s.)
[Appeal against the judgment of acquittal dated
24.4.1991 passed by the S.D.J.M., Patna City in
Complaint case No.133 of 1987]
SANJAY RAHTOGI SON OF SRI NAND KISHOR ROHTAGI,
RESIDENT OF MOHALLA TIWARI LANE, PATNA CITY, P.S.
CHOWK, DIST. PATNA ...... Appellant
Versus
BINOD PRASAD S/O BALU DIP NARAYAN YADAV, RESIDENT OF
MOHALLA, MARUFGANJ, GHASIYARI GALI, P.S. MALSALAMI,
PATNA CITY, DIST. PATNA
.......... Respondent
For the Appellant :
For the Respondent : Mr. Ram Naresh Ray, Addl.P.P.
---------
PRESENT
THE HON’BLE JUSTICE SMT. ANJANA PRAKASH
Anjana The appellant is aggrieved with the judgment of acquittal of
Prakash, J:
the respondent passed by the S.D.J.M., Patna City in Complaint case
No.133 of 1987 by a judgment dated 24.4.1991.
On going through the judgment of acquittal, I do not find any
illegality or perversity in the same. The appeal is dismissed.
( Anjana Prakash, J. )
Patna High Court
Dated, 29th April, 2011.
NAFR/ Narendra/