IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 176 of 2010
-------
Sulabh Suman & Others .. ... Appellants
Versus
The State of Jharkhand & others.. .... ..... .... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N. PATEL
------
For the Appellants: Ms Neha Prashant
For the Respondents: M/s Sumit Gadodia, A. Allam
For the Res. No. 5(MCI): M/s Ajit Kumar, Vikash Kumar
------
7/ 23.03.2011
The case pertains to the admission in Medical College for
the Session 2009-2010. So far the students-appellants had not
been favoured with any order of admission by this Court, there
had been no admission for the Session of 2009-2010. Any
admission in that Session could have been made up-to 30th
September, 2010. Any admission, for the Course, for the year
2009-10 is now impermissible, therefore, no effective relief can
be granted to the appellants.
Therefore, without going into the merit of the case, this
appeal is dismissed as infructuous.
(Bhagwati Prasad, C.J)
(D.N. Patel, J)
Alankar/S.I.