Madhya Pradesh High Court
Ram Naresh Tripathi vs The State Of Madhya Pradesh on 9 August, 2010
1
Ramnaresh Tripathi vs. State of M.P. & Others
W.P No.4737/2010
09.08.2010
Shri Praveen Pandey, learned counsel for the petitioner,
prays for and is permitted to withdraw the petition with liberty to
take up appropriate proceedings before the forum prescribed by
law in case any further occasion arises.
With the aforesaid liberty the petition stands disposed of as
withdrawn.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-