Madhya Pradesh High Court
Abdul Atik vs Aniruddh Mukharjee on 15 December, 2010
1.....
Cont.Case.No.827 of 2009
15.12.2010
Shri D.K. Khare, Counsel for the petitioner.
Shri P.K. Mishra, Counsel for the respondent.
Learned counsel for the petitioner submitted that
the order passed by this Court has been complied with and
he may be permitted to withdraw this petition.
Prayer allowed.
This petition is dismissed as withdrawn.
(Krishn Kumar Lahoti)
JUDGE
vj