High Court Madhya Pradesh High Court

Jagan Nath Awasthi vs Anirudh Mukherjee on 15 December, 2010

Madhya Pradesh High Court
Jagan Nath Awasthi vs Anirudh Mukherjee on 15 December, 2010
                                                         1.....



                  Cont.Case.No.304 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This petition is dismissed as withdrawn.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