High Court Jharkhand High Court

Lalji Das vs Central Coalfields Ltd.& Ors on 21 September, 2011

Jharkhand High Court
Lalji Das vs Central Coalfields Ltd.& Ors on 21 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 2394 of 2009
       Lalji Das                                                    .... Petitioner
                                      Versus 
        Central Coalfields Ltd. & ors.                            .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    None
       For Respondent No. 1                  :    Mr. Ananda Sen, Advocate
       For Respondent Nos. 2 & 3             :    Mr. Deepak Roshan, Advocate
                                     ­­­­­­­­­
                       st
        03/Dated: 21    September, 2011
                                                 

       1.

When   the   matter   is   called   out,   learned   counsel   for   the   petitioner   is 
absent. 

2. Even on previous occasion also i.e. on 15th April, 2010, similar was the 
situation and following order was passed:

     “When the matter is called out, learned counsel for the petitioner is  
absent.

         With a  view  to give  one  more  chance, post  this matter  after  six  
weeks.”

3. Today also when the matter is called out, nobody appears on behalf of 
the petitioner.

4. Hence, this writ petition is dismissed for default.

                                  (D.N. Patel, J.)
Ajay