High Court Patna High Court - Orders

Md.Kalim vs The State Of Bihar &Amp; Ors on 16 November, 2010

Patna High Court – Orders
Md.Kalim vs The State Of Bihar &Amp; Ors on 16 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.16519 of 2009
MD.KALIM, SON OF LATE MD. SALIM, RESIDENT OF VILLAGE - BANAUDHA,
P.S. - MUFASSIL, DISTRICT - MUNGER.
                                                  ----- PETITIONER.
                               Versus
  1.    THE STATE OF BIHAR
  2.    MD. ABDULLAH, SON OF MD. MUSTAQUIM
  3.    MD. MUSTAQUIM, SON OF LATE MD. SHARIF
  4.    MD. SHAMIM, SON OF LATE MD. SHARIF
  5.    MD. NISAR, SON OF LATE DR. RASHID
  6.    MD. MASHOOD, SON OF LATE DR. RASHID
  7.    MD. ZIA, SON OF LATE MD. SHARIF
  8.    LALTU, SON OF MD. SHAMIM
  9.    MD. TASVEER, SON OF MD. SHAMIM
  10. MD. SADULLAH, SON OF MD. MUSTAQUIM
  11. AKKO @ AKRAM, SON OF LATE ASGAR
  12. MD. ASLAM, SON OF LATE ASGAR
  PETITIONER NO. 2 TO 12 ARE RESIDENTS OF VILLAGE - BANAUDHA,
  P.S. - MUFASSIL, DISTRICT - MUNGER.
                                           ------ OPPOSITE PARTIES.
                               ------

02. 16.11.2010 In spite of repeated calls and

waiting for a reasonable long period there

is no representation on behalf of learned

counsel for the petitioners, learned

Additional Public Prosecutor for the State

and learned counsel for the opposite parties

are present.

Accordingly, this application stands

dismissed for non-prosecution.

(Akhilesh Chandra, J.)
Rajeev/