Madhya Pradesh High Court
Narmada Prasad Pandey vs The State Of Madhya Pradesh on 10 October, 2011
WP 16119/2011
Narmada Prasad Pandey State of M.P. And Ors.
10.10.2011
Shri Brijendra Mishra, Counsel for the petitioner.
Shri Kumrash Pathak, Dy.Advocate General for respondent 1
to 3.
It is submitted by the learned counsel for the petitioner that the
order dated 29.9.2011 passed by this Court was complied with by
respondents.
However, Smt.Shanti Bai, after return to the home, was
admitted in the hospital where she has died.
Stating aforesaid, it is submitted that in the changed
circumstances, the petitioner be permitted to withdraw this petition.
In view of the aforesaid, we find that this petition has rendered
infructuous and accordingly it is disposed of finally with no order as to
cost.
(Krishn Kumar Lahoti) (Smt. Vimla Jain)
Judge Judge
JLL