IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31537 of 2007
TAIYABUL TAUHEED son of late Abu
Muzaffar, resident of village-Kataikol,
P.S.-Sheikhpura, Dist.-Sheikhpura
....... .......Petitioner
Versus
1.STATE OF BIHAR
2.Bibi Wahida Khatoon wife of late Mohammad
Wasim
3.Mohammad Niyaz Ahmad S/o Late Mohammad
Nisim.
Both resident of village-Sattar Mistri Lane, Old
Karimganj, P.S. and Dist.- Gaya
4.Hari Choudhary son of late Bansi Choudhary
5.Ashok Tiwari, son of late Ramanuj Tiwari
6.Sabita Devi @ Sabita Devi wife of Manjay Kumar
Choudhary
7.Amresh Kumar
8.Binay Kumar
Both sons of Bhubaneshwar Yadav
Petitoners no.4 to 8 residing in Mohalla-
Girhinda, P.S.and Dist.-Sheikhpura
9.Abu Fateh son of late Md. Idrish, resident of
Village-Kataikol, P.S.-Sheikhpura, Dist.-Sheikhpura
10.Upendra Thakur son of Bariati Thakur, resident
of village-Aijhi, P.S. and Dist.-Sheikhpura
11.Neelam Devi wife of Subelal Yadav, resident of
village-Din Nagar, Tola Sahpur, P.S.-Chandradeep,
Distrtict-Jamui. ....... .......Opp. Parties.
-----------
5. 30.9.2010 No one appears on behalf of the petitioner either to
press this petition or to make a prayer for adjournment. On earlier
occasion also by order dated 11.12.2007 the petition was
dismissed due to non-prosecution. At a very belated stage in the
year 2009 a petition for restoration i.e. Cr.Misc. No.15207 of 1999
was filed which was allowed on 31.8.2010 and the present petition
was restored to its original file.
The petition is dismissed due to non-prosecution.
Md.S. ( Rakesh Kumar, J.)