Jharkhand High Court
Deven Dholi vs State Of Bihar & Ors on 11 November, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 3307 of 2009
Deven Dholi ...... Petitioner
Versus
State of Bihar & ors. ...... Respondents
--------
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
--------
For the petitioner: Mr. Mahesh Kr. Verma, Advocate
For State of Bihar: Mr. S.P.Roy, Advocate
For State of Jharkhand: J.C. to G.P.-III
For Accountant General:Mr. S. Shrivastava, Advocate
--------
th
Order No. 4: Dated 11 November, 2011
Per D.N.Patel, J.
1. Neither the matter has been mentioned earlier nor anybody appears on
behalf of the petitioner, when the matter is called out. Previous also on
11.10.2011
the matter was adjourned, because learned counsel for the
petitioner was absent.
2. Hence, this matter is dismissed for default.
( D.N. Patel, J. )
A.K.Verma/