Madhya Pradesh High Court
Sunil Kumar Tiwari vs Union Of India on 28 February, 2011
1.....
W.P. No.3335 of 2011
28.02.2011
Smt. S. Pandey, Counsel for the petitioner.
I.A.3143/11 for withdrawal of this petition.
By this application, petitioner is seeking permission of
this Court to withdraw the writ petition. This petition is at
pre admission stage, hence prayer made in the application is
allowed. Petitioner is permitted to withdraw this petition, it is
accordingly dismissed with no order as to costs.
(Krishn Kumar Lahoti) (Smt. Sushma Shrivastava)
JUDGE JUDGE
vj