High Court Madhya Pradesh High Court

Naresh Thakre vs Raj Kumar on 18 August, 2010

Madhya Pradesh High Court
Naresh Thakre vs Raj Kumar on 18 August, 2010
                                 1
             Naresh Thakre & Ano. vs. Raj Kumar & Ano.




                        W.P No.11057/2010
18.08.2010

Shri Jagtendra Prasad, learned counsel for the petitioners,

prays for and is permitted to withdraw the petition with liberty to

approach the Commissioner, Workman Compensation by filing an

appropriate application for impleading the Insurance Company who

has insured the thresher.

With the aforesaid liberty the petition is disposed of as

withdrawn.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-