Patna High Court – Orders
Md.Seraj Ahmad Rizwi vs The State Of Bihar &Amp; Ors on 27 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3258 of 2008
MD.SERAJ AHMAD RIZWI
Versus
THE STATE OF BIHAR & ORS
-----------
2 27-09-2010 Learned counsel for the State is present. He submits
that action under the orders of this Court was required to be
taken by the Madarsa Board.
Since nobody appears on behalf of the petitioner,
this contempt application is dismissed for non-prosecution.
( Shiva Kirti Singh, J.)
( Hemant Kumar Srivastava,J)
Naresh