Patna High Court – Orders
Gorki Khatoon & Ors vs The State Of Bihar & Anr on 28 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29531 of 2008
1. Gorki Khatoon, Wife of Munif Mian, Resident of village Bhatolia, P.S. Bargenia, District
Sitamarhi.
2. Madina Khatoon, Wife of Md. Islam, Resident of village Chatauna, P.S. Gaur, District
Rautahal (Nepal).
3. Raviza Khatoon, Wife of Md. Aziz.
4. Saziran Khatoon, Wife of Md. Qamruddin, Both resident of village Marpa Kothi, P.S.
Bargania, District Sitamarhi.
5. Zajul Mian, Son of Munif Mian, Resident of village Bhatolia, P.S. Bargania, District
Sitamarhi.
6. Munif Mian, Son of Nawizan Mian.
7. Md. Sohaib, Son of Munif Mian
Both resident of village Bhatolia, P.S. Bargania, District Sitamarhi. ------ Petitioners
Versus
1. The State Of Bihar.
2. Muzaida Khatoon, Wife of Late Fazalu Rahman Khan, Resident of village Bhataulia, P.S.
Bargania, District Sitamarhi. ----- Opposite Parties.
-----------
3 28.6.2011 Nobody appeared for the petitioner on 27.6.2011 and
as such this Court listed this case on 28.6.2011 to enable the
counsel for the petitioner to pursue this case.
Today also nobody appears to press this application.
This quashing application is dismissed for non-prosecution.
Sanjay ( Sheema Ali Khan, J.)