2001 INSC 0167 SUPREME COURT OF INDIA Meera Shripat Admane Vs. Chief Officer, Sangamner Municipal Council (G.B.Pattanaik and U.C.Banerjee JJ.) 12.02.2001 ORDER The Text below is only a summarized version of the order pronounced Complainant complain stood dismissed for non-appearance resulting in acquittal of accused. Complainant could not attend Court as she was observing 'shraddha' which is a religious ritual. Sought matter remitted back to Magistrate for retrial as dispute involved encroachment upon municipal land and illegal construction over it. Supreme Court directed matter remitted back to Magistrate for retrial. 1 SpotLaw