Madhya Pradesh High Court
Mustafa Hussain vs Ismile Khan on 9 December, 2010
W.P.No.9755/2010 Mustafa Hussain Ismile Khan and another 9.12.2010
Shri Akhilesh Jain, Counsel for the petitioner.
The learned counsel for the petitioner submitted that the
case before the trial Court is at the stage of final hearing and he
may be permitted to withdraw this petition with liberty to avail
remedy under the law in case such exigency arises to the
mother of the petitioner.
Prayer is allowed.
This petition is dismissed as withdrawn with liberty as
prayed. No order as to costs.
( Krishn Kumar Lahoti ) (Mrs.Sushma Shrivastava)
Judge Judge
JLL