Madhya Pradesh High Court
Smt. Kusum Jain vs Secretary The State Of Madhya … on 14 September, 2011
W.P.No.8339/2011
Smt.Kusum Jain State of M.P. & others
14.9.2011
Shri Manish Datt, counsel for petitioner.
Shri Rahul Jain, Dy.A.G., for respondent nos.1 to 5.
At the outset, Shri Manish Datt, learned counsel for petitioner
submitted that he may be permitted to withdraw this petition, with
liberty to approach the authorities for redressal of the grievance.
Prayer is not opposed by Shri Jain, learned Dy.A.G.
In view of aforesaid, this petition is dismissed as withdrawn,
with liberty as prayed.
(Krishn Kumar Lahoti) (Smt.Vimla Jain)
JUDGE JUDGE
M.