Sanjay Bohtogi vs Binod Prasad on 29 April, 2011

0
171
Patna High Court
Sanjay Bohtogi vs Binod Prasad on 29 April, 2011
Author: Smt. Anjana Prakash
                             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/

LEAVE A REPLY

Please enter your comment!
Please enter your name here

* Copy This Password *

* Type Or Paste Password Here *