IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16519 of 2009
MD.KALIM, SON OF LATE MD. SALIM, RESIDENT OF VILLAGE - BANAUDHA,
P.S. - MUFASSIL, DISTRICT - MUNGER.
----- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. MD. ABDULLAH, SON OF MD. MUSTAQUIM
3. MD. MUSTAQUIM, SON OF LATE MD. SHARIF
4. MD. SHAMIM, SON OF LATE MD. SHARIF
5. MD. NISAR, SON OF LATE DR. RASHID
6. MD. MASHOOD, SON OF LATE DR. RASHID
7. MD. ZIA, SON OF LATE MD. SHARIF
8. LALTU, SON OF MD. SHAMIM
9. MD. TASVEER, SON OF MD. SHAMIM
10. MD. SADULLAH, SON OF MD. MUSTAQUIM
11. AKKO @ AKRAM, SON OF LATE ASGAR
12. MD. ASLAM, SON OF LATE ASGAR
PETITIONER NO. 2 TO 12 ARE RESIDENTS OF VILLAGE - BANAUDHA,
P.S. - MUFASSIL, DISTRICT - MUNGER.
------ OPPOSITE PARTIES.
------
02. 16.11.2010 In spite of repeated calls and
waiting for a reasonable long period there
is no representation on behalf of learned
counsel for the petitioners, learned
Additional Public Prosecutor for the State
and learned counsel for the opposite parties
are present.
Accordingly, this application stands
dismissed for non-prosecution.
(Akhilesh Chandra, J.)
Rajeev/