Patna High Court – Orders
Ghulam Sarwar &Amp; Ors vs State Of Bihar on 23 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12750 of 2008
1. GHULAM SARWAR, SON OF MONIR MISTRY
2. GHULAM SAFDAR @ GHULAM SABDAR, SON OF MONIR
MISTRY.
3. MD. ARIF, SON OF MONIR MISTRY
4. KUM KUM, DAUGHTER OF MONIR MISTRY
5. NANHI KHATOON, WIFE OF GHULAM SARWAR
ALL ARE RESIDENTS OF MOHALLA- SHAIKH MUHALLA,
POLICE STATION SIWAN (TOWN), DISTRICT SIWAN.
... ... PETITIONERS.
Versus
STATE OF BIHAR ... OPPOSITE PARTY.
-----------
3. 23.6.2010. No one appears on behalf of the petitioners.
On 21.6.2010 also, when the case was called out, the
petitioners were not represented. However, as a last indulgence,
the case was adjourned.
In view of non prosecution, the petition stands
rejected.
Md.S. ( Rakesh Kumar, J.)