1999 INSC 0737 SUPREME COURT OF INDIA Fazle Gaffar Khan Vs. State of W.B. (G.B.Pattanaik and U.C.Banerjee JJ.) 20.09.1999 ORDER The Text below is only a summarized version of the order pronounced It was alleged that appellant had kidnapped a minor girl and was facing criminal proceedings u s 366 of IPC. However, on the affidavit of the said minor girl stating that she was married to the accused and on the statement of the counsel that a child had been born from that marriage the criminal proceedings were quashed.