IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 4841 of 2009
Taklal Mahto & Another ...... Petitioners
Versus
The State of Jharkhand & others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioners : None
For the Respondents : J.C. to S.C. (L & C)
th
02/Dated: 26 April, 2011
1.
When the matter is called out, counsel for the petitioners is absent.
Neither the matter is mentioned, nor anybody appeared on behalf of the
petitioners.
2. Counsel for the State is present, who has taken this Court to
various aspect of the matter.
3. In view of this fact, I hereby, issue notice for final disposal upon
respondent nos. 3, 4 and 5 to be served by ordinary process, for which,
talbana etc. must be filed within ten days from today.
4. Notice is made returnable on 19th May, 2011.
5. Registry is directed to enlist this matter under the heading ‘For
Final Disposal.
(D.N. Patel, J)
VK