High Court Jharkhand High Court

Ramesh Chandra Vaidya vs State Of Jharkhand & Ors on 29 March, 2011

Jharkhand High Court
Ramesh Chandra Vaidya vs State Of Jharkhand & Ors on 29 March, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  W.P.(S) No.5476 of 2010


            Ramesh Chandra Vaidya                             ...    ...      Petitioner
                                        Versus
            The State of Jharkhand & Others         ...  ...  Respondents
                                     ------
            CORAM:        HON'BLE MR. JUSTICE SUSHIL HARKAULI

                                        ------
            For the Petitioner:         None
            For the Respondent:         None
                                        -----
04/29.03.2011

The defects have not been removed. The case has been called out
in the first round and again in the revised list. No one has appeared from
the side of the petitioner.

It appears from the ordersheet that on earlier two dates, i.e.
27.1.2011 and 23.02.2011 also the situation was same and nobody had
appeared from the side of the petitioner.

Accordingly, this writ petition is dismissed for non prosecution.

(Sushil Harkauli, J.)

s.m.