Jharkhand High Court
Rajeev Ranjan vs Jharkhand Public Service Commi on 8 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI.
W.P. (S) No. 5353 of 2006
...
Rajeev Ranjan ... ... Petitioner
-V e r s u s-
The Jharkhand Public Service Commission, Ranchi & Others ... Respondents.
...
CORAM: - THE HON'BLE MR. JUSTICE J.C.S. RAWAT.
...
For the Petitioner : - none.
For the Respondent-J.P.S.C. : - Mr. Sanjay Piprawall, Advocate.
...
5/08.03.2011
Mr. S. Piprawall, learned counsel appears for the Respondents.
No one appeared on behalf of the petitioner on 03.02.20111 as
well as on 25.02.2011. Today also, when the case is called out, no one
appears on behalf of the petitioner. It seems that the petitioner is not
interested to pursue this matter.
Accordingly, this writ application is dismissed for non-
prosecution.
(J. C. S. Rawat, J.)
APK