IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 7588 of 2006
Gopal Chandra Sahu and others ... ... ... ... Petitioners
Versus
The State of Jharkhand & others ... ... ... ... Respondents
------
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
——
For the Petitioners: None
For the Respondents: J.C. To S.C. (L&C)
——
05/Dated: 23rd February, 2011
1. When the matter is called out, counsel for the petitioners is absent.
Neither the matter is mentioned, nor anybody appeared on behalf of the
petitioners.
2. Hence, the matter is dismissed for default.
3. Interim relief, any any, stands vacated.
(D. N. Patel, J)
Manoj/cp.2