Jharkhand High Court
Deo Narayan Yadav vs State Of Jharkhand & Ors on 10 October, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 5258 of 2011
Deo Narayan Yadav ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
--------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioners: Ms. Ragini, Advocate
For the State: JC to GP-I
--------
th
Order No. 3: Dated 10 October, 2011
Per D.N.Patel, J.
1. When the matter is called out, nobody appears on behalf of the
petitioner. Previously also on 19th September, 2011 when the matter was
called out, learned counsel for the petitioner was absent.
2. Hence, this writ petition is dismissed for default.
( D.N. Patel, J. )
A.K.Verma/