IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3225 of 2009
Niraj Kumar ... Petitioner
Versus
Sidhu Kanu Murmu University & others... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : None
For the Respondents : Mr. Sanjoy Piprawall, Advocate
th
02: Dated 11 October, 2011
1.
When the matter is called out, counsel for the petitioner is absent.
2. Counsel for the respondents has pointed out that all the legally
payable amount has already been paid and these facts have been taken
note of while passing the order in earlier Contempt Application, which is
annexed at Annexure3 to the memo of the present petition.
3. As the counsel for the petitioner is absent, the matter is adjourned to
be listed after two weeks, with a view to give one more chance to the
petitioner.
( D.N. Patel, J. )
VK