High Court Jharkhand High Court

Prayag Ram vs Central Coalfields Limited & O on 11 March, 2011

Jharkhand High Court
Prayag Ram vs Central Coalfields Limited & O on 11 March, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                            W.P.(S) No.5344 of 2010
                       Prayag Ram                                            ...      ...      Petitioner
                                                  Versus
                       The Central Coalfields Limited through its Director -cum-
                       Managing Director, Ranchi         & Others             .... .... Respondents
                                                  ------
                       CORAM:        HON'BLE MR. JUSTICE SUSHIL HARKAULI
                                                  ------
                       For the Petitioner:        None
                       For the Respondents:       None
                                                  -----
05 /11.03.2011

The case has been called out in the revised list. No one appears on
behalf of petitioner. It appears that on 11.01.2011, then on 04.02.2011 and then on
18.02.2011 the situation was the same and no one appeared on behalf of the
petitioner. This being the fourth such occasion, the writ petition is dismissed for non-
prosecution.

(Sushil Harkauli, J.)

NKC