High Court Jharkhand High Court

Chinta Mani Sah vs State Of Jharkhand & Ors. on 8 November, 2011

Jharkhand High Court
Chinta Mani Sah vs State Of Jharkhand & Ors. on 8 November, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
             W.P.(S) No. 4594 of 2005

   Chinta Mani Sah                             ......         Petitioner
                          Versus
   State of Jharkhand & ors.                   ......         Respondents

                           --------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

   For the petitioner:     Mr. Anup Kumar, Advocate
   For the State:          JC to GP-I
                           --------

Order No. 8: Dated 8th November, 2011
Per D.N.Patel, J.

1. Neither the matter has been mentioned earlier nor anyone appears on
behalf of the petitioner, when the matter is called.

2. Hence this writ petition is dismissed for default.

( D.N. Patel, J. )
A.K.Verma/