Madhya Pradesh High Court
M/S Skg Solvex & Anr. vs The State Of M.P. And Ors on 4 January, 2011
W.P. No.28897 OF 2003
4.1.2011.
Shri Prem Francis, learned counsel for the petitioner.
Shri P.K. Kaurav, Dy.AG for the respondents.
Learned counsel for the petitioner submitted that he has
received instructions from Shri Dhirendra Jain, Director of the
petitioner company that the issue involved in this case has been
resolved. In view of the above information, he may be permitted to
withdraw this petition.
Prayer is not opposed by Shri P.K. Kaurav, Dy.AG.
Appearing for the respondents.
In view of the aforesaid, this petition is dismissed as
withdrawn with no order as to costs.
(Krishn Kumar Lahoti) (Giriraj Das. Saxena)
Judge Judge
Khan*