IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2916 of 2009
Gouri Shankar Sah .... Petitioner
Versus
The State of Jharkhand & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : None
For the Respondents : J.C. to G.P.II
th
08/Dated: 17 October, 2011
1.
When the matter is called out, learned counsel for the petitioner is absent.
Neither the matter is mentioned nor anybody appears on behalf of the petitioner.
2. Previously also on 5th August, 2011, when the matter was called out,
nobody appeared on behalf of the petitioner and, hence, with a view to give one
more chance to the petitioner, the matter was adjourned, thereafter on 11th
October, 2011, arguing counsel was not available and, therefore, time was
sought for. Today also, nobody appears on behalf of the petitioner.
3. Hence, this writ petition is dismissed for default.
(D.N. Patel, J.)
Ajay