High Court Jharkhand High Court

Sulabh Suman & Ors vs State Of Jharkhand & Ors on 23 March, 2011

Jharkhand High Court
Sulabh Suman & Ors vs State Of Jharkhand & Ors on 23 March, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              L.P.A. No. 176 of 2010
                                    -------
                    Sulabh Suman & Others        ..  ...                        Appellants
                                            Versus
                    The State of Jharkhand & others..     ....   .....   ....   Respondents
                                     ------
                    CORAM:      HON'BLE THE CHIEF JUSTICE
                                HON'BLE MR. JUSTICE D.N. PATEL
                                    ------
                    For the Appellants:          Ms Neha Prashant
                    For the Respondents:         M/s Sumit Gadodia, A. Allam
                    For the Res. No. 5(MCI):     M/s Ajit Kumar, Vikash Kumar
                                      ------
7/ 23.03.2011

The case pertains to the admission in Medical College for

the Session 2009-2010. So far the students-appellants had not

been favoured with any order of admission by this Court, there

had been no admission for the Session of 2009-2010. Any

admission in that Session could have been made up-to 30th

September, 2010. Any admission, for the Course, for the year

2009-10 is now impermissible, therefore, no effective relief can

be granted to the appellants.

Therefore, without going into the merit of the case, this

appeal is dismissed as infructuous.

(Bhagwati Prasad, C.J)

(D.N. Patel, J)

Alankar/S.I.