Madhya Pradesh High Court
P.S. Ghoshi vs The State Of Mp on 3 September, 2010
Writ Petition No.12159/2003
3.9.2010
None for the petitioner even in the second round.
Ms. Jailakshmi Aiyer, learned counsel for respondent
State.
Earlier also on 27.8.2010, no one appeared for the
petitioner.
It appears that the petitioner has lost interest in
prosecuting the matter.
The petition is, therefore, dismissed for want of
prosecution.
(SANJAY YADAV)
JUDGE
Vivek Tripathi