High Court Patna High Court - Orders

Md.Taukir Rizvi vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Md.Taukir Rizvi vs State Of Bihar on 25 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.4397 of 2010

                    MD.TAUKIR RIZVI SON OF MD. SAIED, RESIDENT
                    OF VILLAGE NARAGI, P.S. MAHUA, DISTRICT-
                    VAISHALI.
                                        --PETITIONER

                                          Versus

                   THE STATE OF BIHAR         --OPP.PARTY


4   25.06.2010

None turned up on repeated calls.

It further appears that since filing of the case it

was called on two different dates but as usual none turned up

to press this application. Consequently, this application is

dismissed for non-prosecution.

(Akhilesh Chandra, J.)

AAhmad