High Court Madhya Pradesh High Court

Mohd. Rehman vs M.K.Rai on 7 December, 2010

Madhya Pradesh High Court
Mohd. Rehman vs M.K.Rai on 7 December, 2010
                                                                  1.....


                     Cont. Case No.1113 of 2009




7.01.2011


      Shri Shahidulla, Counsel for the petitioners.
      Shri Vijay Shukla, counsel for respondent No.1.

Shri Deepak Awasthy, G.A. for responents No.2,3 and 5.
Shri S.K. Shukla, Counsel for respondent No.4.
At the outset, learned counsel for the petitioners
submitted that he may be permitted to withdraw this contempt
case as it has become infructuous, as the State Government has
already complied with the order of this Court.

Prayer made by the petitioner is not opposed by the other
side. Hence, it is allowed. Petitioner is permitted to withdraw
this petition and accordingly it is dismissed as withdrawn with no
order as to costs.



 (Krishn Kumar Lahoti)                            (G.D. Saxena)
        JUDGE                                         JUDGE
vj