High Court Jharkhand High Court

Taklal Mahto & Anr vs State Of Jharkhand & Ors on 26 April, 2011

Jharkhand High Court
Taklal Mahto & Anr vs State Of Jharkhand & Ors on 26 April, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                  W.P.(C) No. 4841 of 2009 
 Taklal Mahto & Another                         ...... Petitioners 
                               Versus 
 The State of Jharkhand & others                ...... Respondents 
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                    ­­­­­­­­­
 For the Petitioners        : None 
 For the Respondents     : J.C. to S.C. (L & C)
                            ­­­ 
                   th
 02/Dated: 26    April, 2011
                                       

1.

When the matter is called out, counsel for the petitioners is absent. 
Neither the matter is mentioned, nor anybody appeared on behalf of the 
petitioners. 

2. Counsel   for   the   State   is   present,   who   has   taken   this   Court   to 
various aspect of the matter. 

3. In view of this fact, I hereby, issue notice for final disposal upon 
respondent nos. 3, 4 and 5 to be served by ordinary process, for which, 
talbana etc. must be filed within ten days from today. 

4. Notice is made returnable on 19th May, 2011.

5. Registry   is   directed   to   enlist   this   matter   under   the   heading  ‘For 
Final Disposal.

                    (D.N. Patel, J)

VK