Madhya Pradesh High Court
Raghav Prasad Upadhyay vs The State Of Madhya Pradesh on 25 June, 2010
W.P No.17349/2007 (S) 25.06.2010
None appears for the petitioner though the matter was taken
up even in the second round.
The petition is, therefore, dismissed for want of prosecution.
(R.S.JHA)
J U DG E
mms/-