High Court Patna High Court - Orders

Bhagwan Lal Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 5 October, 2010

Patna High Court – Orders
Bhagwan Lal Yadav &Amp; Ors vs State Of Bihar &Amp; Anr on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13135 of 2009
               1. BHAGWAN LAL YADAV son of Subodh Yadav.
               2. Binod Kumar Gope son of Bhagwan Lal Yadav.
               3. Parmeshwar Yadav son of Subodh Yadav.
               4. Bindeshwar Yadav.
               5. Kapileshwar Yadav.
                   Both sons of Lakhan Yadav.
               6. Lakhan Yadav son of Subalal Yadav.
               7. Nageshwar Yadav son of Kapileshwar Yadav.
               8. Mahendra Yadav @ Mahendra Prasad Yadav.
               9. Bindeshwar Yadav.
                   Both sons of Ram Narayan Yadav.
               10.Kapileshwar Yadav son of Late Sabar Lal Yadav.
               11.Chilitar Dom son of Rameshwar Dom.
               12. Rambabu Yadav.
               13. Ram Prit Yadav.
                   Both sons of Nasiblal Yadav.
               14. Dilip Kumar Yadav son of Rambabu Yadav.
               15. Ganga Prasad Yadav son of Debilal Yadav.
               16. Shivlal Yadav son of Kushiyahi Yadav.
               17. Arbind Kumar Yadav @ Arbind Kumar son of Ganga
                   Prasad Yadav.
                   All resident of village Kisuni Patti, Police Station
                   Phulparas, District- Madhubani.
                                                      ---------------Petitioners.
                                         Versus
              1. STATE OF BIHAR.
              2. Ram Sundar Yadav son of Late Bilat Yadav, Resident of
                 Village Kisunipatti, Police Station Phulparas, District-
                 Madhubani.
                                                   ---------------Opposite parties.
                                              -----------

2. 05.10.2010 None turned up after repeated calls on

behalf of learned counsel for the petitioner even

yesterday, similar was the position.

Considering the facts and circumstances

of the case, this application stands dismissed for non

prosecution.

Anand Kr. ( Akhilesh Chandra, J.)