High Court Patna High Court - Orders

Taiyabul Tauheed vs State Of Bihar &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Taiyabul Tauheed vs State Of Bihar &Amp; Ors on 30 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.31537 of 2007
                    TAIYABUL TAUHEED son of late Abu
                    Muzaffar, resident of village-Kataikol,
                    P.S.-Sheikhpura, Dist.-Sheikhpura
                               .......          .......Petitioner
                                  Versus
                    1.STATE OF BIHAR
                    2.Bibi Wahida Khatoon wife of late Mohammad
                      Wasim
                    3.Mohammad Niyaz Ahmad S/o Late Mohammad
                      Nisim.
                        Both resident of village-Sattar Mistri Lane, Old
                      Karimganj, P.S. and Dist.- Gaya
                    4.Hari Choudhary son of late Bansi Choudhary
                    5.Ashok Tiwari, son of late Ramanuj Tiwari
                    6.Sabita Devi @ Sabita Devi wife of Manjay Kumar
                      Choudhary
                    7.Amresh Kumar
                    8.Binay Kumar
                             Both sons of Bhubaneshwar Yadav
                             Petitoners no.4 to 8 residing in Mohalla-
                      Girhinda, P.S.and Dist.-Sheikhpura
                    9.Abu Fateh son of late Md. Idrish, resident of
                      Village-Kataikol, P.S.-Sheikhpura, Dist.-Sheikhpura
                    10.Upendra Thakur son of Bariati Thakur, resident
                       of village-Aijhi, P.S. and Dist.-Sheikhpura
                    11.Neelam Devi wife of Subelal Yadav, resident of
                       village-Din Nagar, Tola Sahpur, P.S.-Chandradeep,
                       Distrtict-Jamui. .......              .......Opp. Parties.
                                          -----------

5. 30.9.2010 No one appears on behalf of the petitioner either to

press this petition or to make a prayer for adjournment. On earlier

occasion also by order dated 11.12.2007 the petition was

dismissed due to non-prosecution. At a very belated stage in the

year 2009 a petition for restoration i.e. Cr.Misc. No.15207 of 1999

was filed which was allowed on 31.8.2010 and the present petition

was restored to its original file.

The petition is dismissed due to non-prosecution.

Md.S.                                                    ( Rakesh Kumar, J.)