High Court Madhya Pradesh High Court

Kaushlesh Prasad Tripathi vs The State Of Madhya Pradesh on 8 October, 2010

Madhya Pradesh High Court
Kaushlesh Prasad Tripathi vs The State Of Madhya Pradesh on 8 October, 2010


R.P. No. 590 / 2010
(Kaushalesh Prasad Tripathi .v. State of M.P. & others)

08-10-2010

Heard Shri K.B.Vishwakarma, learned counsel for the
petitioner on the question of admission.

The petitioner has filed this petition seeking review of
the order dated 20-8-2010 passed by this Court in W.P.No.
8482/2009 with an observation that this Court has not
prohibited or permitted the petitioner to approach the
concerned revenue authorities for compliance of any other
order passed by the revenue authorities previously and in
such circumstances, it goes without saying that the petitioner
would be at liberty to approach the authorities for non-
compliance of any order passed by them in spite of the
orders passed by this Court on 20-8-2010.

With the aforesaid observations and clarifications, the
petition filed by the petitioner stands disposed of accordingly.

C.C. as per rules.

(R.S.Jha)
Judge

mct