Patna High Court – Orders
Md.Taukir Rizvi vs State Of Bihar on 25 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4397 of 2010
MD.TAUKIR RIZVI SON OF MD. SAIED, RESIDENT
OF VILLAGE NARAGI, P.S. MAHUA, DISTRICT-
VAISHALI.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
4 25.06.2010
None turned up on repeated calls.
It further appears that since filing of the case it
was called on two different dates but as usual none turned up
to press this application. Consequently, this application is
dismissed for non-prosecution.
(Akhilesh Chandra, J.)
AAhmad