IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2273 of 2005
--------
The State of Jharkhand & ors. … Petitioners
Versus
Shri Sabarmal Agarwala @
Sabarmal Bansal & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioners: Mr. Arvind Kr. Mehta, Advocate
For respodnent no.1: Ms. Sweety Topno, Advocate
——–
Order No. 09: Dated 8th July, 2011
Per D.N.Patel, J.
1. When the matter is called out, nobody appears on behalf of the
petitioners. Even the matter has not been mentioned earlier.
2. This writ petition is, accordingly, dismissed, for default.
3. Interim relief, if any granted by this Court, stands vacated.
( D.N. Patel, J. )
A.K.Verma/