IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2059 of 2005
--------
Raj Kumar Gupta … Petitioner
Versus
The State of Jharkhand & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Mr. A.K.Kashyap, Advocate
For the State: J.C. to G.P.-IV
——–
Order No. 04: Dated 8th July, 2011
Per D.N.Patel, J.
1. When the matter is called out, nobody appears on behalf of the
petitioner. Even the matter has not been mentioned earlier.
2. This writ petition is, accordingly, dismissed, for default.
3. Interim relief, if any granted by this Court, stands vacated.
( D.N. Patel, J. )
A.K.Verma/