IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2394 of 2009
Lalji Das .... Petitioner
Versus
Central Coalfields Ltd. & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : None
For Respondent No. 1 : Mr. Ananda Sen, Advocate
For Respondent Nos. 2 & 3 : Mr. Deepak Roshan, Advocate
st
03/Dated: 21 September, 2011
1.
When the matter is called out, learned counsel for the petitioner is
absent.
2. Even on previous occasion also i.e. on 15th April, 2010, similar was the
situation and following order was passed:
“When the matter is called out, learned counsel for the petitioner is
absent.
With a view to give one more chance, post this matter after six
weeks.”
3. Today also when the matter is called out, nobody appears on behalf of
the petitioner.
4. Hence, this writ petition is dismissed for default.
(D.N. Patel, J.)
Ajay