IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 6516 of 2010
Bhola Prasad ...... Petitioner
Versus
The State of Jharkhand through Chief Secretary,
Govt. of Jharkhand & Others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : None
For the Respondents : G.A.
For the Intervenor : Mr. Ramesh Chandra Khatri, Advocate
th
04/Dated: 25 February, 2011
1.
When the matter is called out, counsel appearing for the petitioner is
absent. On earlier occasion i.e. on 18th February, 2011 also, the counsel for the
petitioner was absent.
2. In view of these facts and also looking to the fact that today also when the
matter is called out, counsel for the petitioner is absent and neither the matter is
mentioned nor anybody is present on behalf of the petitioner, this writ petition is
dismissed for default.
3. Interim relief, if any, stands vacated.
(D.N. Patel, J.)
NKC