IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2753 of 2009
Sukhdeo Prasad .... Petitioner
Versus
The State of Jharkhand & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : None
For the RespondentState : J.C. to G.P.III
For Respondent No. 6 : Mr. S. Shrivastava, Advocate
th
05/Dated: 12 October, 2011
1.
When the matter is called out, learned counsel for the petitioner is absent.
Neither the matter is mentioned nor anybody appears on behalf of the petitioner.
2. Learned counsel for the respondents have submitted that all legally
payable amount has been paid to the petitioner. It is also submitted by learned
counsel for respondent no. 6 that all necessary authorization for pension and
gratuity has also been given by the office of the Accountant General.
3. As nobody appears on behalf of the petitioner, this writ petition is
dismissed for default.
(D.N. Patel, J.)
Ajay