Jharkhand High Court
Munni Kuamri @ Sarita Devi vs State Of Jharkhand & Ors on 12 October, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 1931 of 2009
Munni Kumari @ Sarita Devi .... 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 S.C.II
th
05/Dated: 12 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. On earlier occasion also on 20th May, 2010, nobody appeared when the
matter was called out and the matter was adjourned. Again on 21st September,
2011, time was sought for and the matter was adjourned. Today also, nobody
appears on behalf of the petitioner.
3. Hence, the writ petition is dismissed for default.
(D.N. Patel, J.)
Ajay