High Court Jharkhand High Court

Deven Dholi vs State Of Bihar & Ors on 11 November, 2011

Jharkhand High Court
Deven Dholi vs State Of Bihar & Ors on 11 November, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
             W.P.(S) No. 3307 of 2009

   Deven Dholi                                          ......      Petitioner
                           Versus
   State of Bihar & ors.                                ......      Respondents

                             --------
   CORAM:              HON'BLE MR. JUSTICE D.N.PATEL
                             --------
   For the petitioner:       Mr. Mahesh Kr. Verma, Advocate
   For State of Bihar:       Mr. S.P.Roy, Advocate
   For State of Jharkhand: J.C. to G.P.-III
   For Accountant General:Mr. S. Shrivastava, Advocate
                             --------
                          th
   Order No. 4: Dated 11 November, 2011
   Per D.N.Patel, J.

   1.    Neither the matter has been mentioned earlier nor anybody appears on
         behalf of the petitioner, when the matter is called out. Previous also on
         11.10.2011

the matter was adjourned, because learned counsel for the
petitioner was absent.

2. Hence, this matter is dismissed for default.

( D.N. Patel, J. )
A.K.Verma/