High Court Jharkhand High Court

Qamar Khan vs State Of Jharkhand & Ors on 5 May, 2011

Jharkhand High Court
Qamar Khan vs State Of Jharkhand & Ors on 5 May, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P.(C) No. 3436 of 2009
                                   --------
             Qamar Khan                                       ...           Petitioner
                                         Versus
             The State of Jharkhand & ors.                  ...         Respondents
                                       --------
             CORAM:              HON'BLE MR. JUSTICE D.N.PATEL
                                       --------
             For the petitioner        :        Ms. Malabika Ghosh, Advocate
             For the B.S.E.B.          :        Mr. Manoj Tandon, Advocate
                                       --------

Order No. 03: Dated 5th May, 2011
Per D.N.Patel, J.

1. When the matter is called out, neither the learned cousnel for the petitioner
is present nor the matter has been mentioned earlier. However, learned counsel for
the Bihar State Electricity Board, Patna, is present.

2. Accordingly, this writ petition is dismissed, for default.

3. Interim order of stay, if any, granted by this Court, stands vacated.

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