Madhya Pradesh High Court
Grameen Anchalic Krashak Samiti vs The State Of Madhya Pradesh on 16 August, 2010
1
Grameen Anchalic Krashak Samiti vs. State of M.P. & Others
W.P No.10243/2010
16.08.2010
Shri Arvind Chouksey, learned counsel for the petitioner,
prays for and is granted liberty to file a complaint against the
concerned respondents in accordance with the provisions of the
Code of Criminal Procedure.
With the aforesaid liberty the petition, filed by the petitioner,
stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-