Madhya Pradesh High Court
Dr. Anurag Kumar Jain vs The State Of Madhya Pradesh on 12 November, 2010
W.P.No.5796/2009 12.11.2010
.
Shri Aditya Sanghi, counsel for the petitioner.
Shri Purushaindra Kaurav, Dy.Advocate General for State.
Shri Sanghi has submitted that in spite of communications
sent by him, he has not received any response from the petitioner
and pleads no instruction.
In view of the aforesaid, this petition is dismissed for want
of prosecution with no order as to costs.
(Krishn Kumar Lahoti) (Smt. Sushma Shrivastava)
Judge Judge
JLL