Patna High Court – Orders
Md.Imam &Amp; Ors vs The State Of Bihar &Amp; Anr on 9 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15983 of 2009
1.MD.IMAM, Son of Md. Hajrat
2.MD. HAJRAT, Son of Late Md. Anesh
3.ZARINA KHATOON, Wife of Md. Hajrat
4.LOKMAN @ MANTU, Son of Md. Hajrat
5.MD. FAKIR, Son of Md. Hajrat
All Resident of Village Tirhut Bhitta (Chatar), P.S. and District Araria.
...........Petitioners
Versus
1.THE STATE OF BIHAR
2.BIBI FOROJA KHATOON, Wife of Md. Imam, D/O Late Md. Mohseen, Resident of Village
Balwa (Mali Tola), P.S. Amdabad, Distirct Katihar.
.........Opposite Parties
-----------
02/- 09-11-2010 In spite of repeated calls and waiting for reasonably long
period, there is none to represent the petitioners.
Learned Additional Public Prosecutor is present.
Accordingly, this application stands dismissed for non-
prosecution.
Praveen ( Akhilesh Chandra, J.)