High Court Jharkhand High Court

Akhilesh Kumar & Ors vs Prabhu Nath Tiwary & Ors on 17 March, 2011

Jharkhand High Court
Akhilesh Kumar & Ors vs Prabhu Nath Tiwary & Ors on 17 March, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           C.M.P. No. 376 of 2010
                                     ---
       Akhilesh Kumar & others                                    Petitioners
                                   Versus
        Prabhu Nath Tiwary & others                            Respondents
                                       ---
        CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                       ---
        For the Petitioners:
        For the Respondents 6 to 11: Mr. A.K. Sahani, Advocate
                                      ---
3.17.03.2011

It is not disputed that the notices were served on
respondent nos. 6 to 11. But they did not choose to appear when the
writ petition was taken up for hearing. Now, Mr. Sahani, learned
counsel appearing for them, wants to make submission on merits.
Such prayer or practice cannot be allowed.

This CMP is wholly frivolous and is an abuse of the process
of the court. It is accordingly dismissed. However, no costs.

(R.K. Merathia, J)
Ranjeet/