Jharkhand High Court
Chinta Mani Sah vs State Of Jharkhand & Ors. on 8 November, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 4594 of 2005
Chinta Mani Sah ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
--------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Mr. Anup Kumar, Advocate
For the State: JC to GP-I
--------
Order No. 8: Dated 8th November, 2011
Per D.N.Patel, J.
1. Neither the matter has been mentioned earlier nor anyone appears on
behalf of the petitioner, when the matter is called.
2. Hence this writ petition is dismissed for default.
( D.N. Patel, J. )
A.K.Verma/