High Court Jharkhand High Court

Gouri Shankar Sah vs State Of Jharkhand & Ors on 17 October, 2011

Jharkhand High Court
Gouri Shankar Sah vs State Of Jharkhand & Ors on 17 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 2916 of 2009
       Gouri Shankar Sah                                     .... Petitioner
                                      Versus 
        The State of Jharkhand & ors.                          .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                     :    None
       For the Respondents                    :    J.C. to G.P.­II
                                     ­­­­­­­­­
                       th
        08/Dated: 17    October, 2011
                                             

       1.

When the matter is called out, learned counsel for the petitioner is absent. 
Neither the matter is mentioned nor anybody appears on behalf of the petitioner.

2. Previously   also   on   5th  August,   2011,   when   the   matter   was   called   out, 
nobody appeared on behalf of the petitioner and, hence, with a view to give one 
more   chance   to   the   petitioner,   the   matter   was   adjourned,   thereafter   on   11th 
October,   2011,   arguing   counsel   was   not   available   and,   therefore,   time   was 
sought for. Today also, nobody appears on behalf of the petitioner.

3. Hence, this writ petition is dismissed for default.

                                  (D.N. Patel, J.)
Ajay