Madhya Pradesh High Court
Skekh Jameel vs The State Of Madhya Pradesh on 1 August, 2011
W.P.No.4888/2010
Shekh Jameel State of M.P. & others
1.8.2011
Shri B.R.Koshta, counsel for petitioner.
Shri Rahul Jain, Dy.A.G., for respondent nos.1 to 4.
Shri Koshta submitted that the sister of petitioner has
been traced out and he has received instructions from the
petitioner to withdraw this petition.
In view of aforesaid, we dismiss this petition as
withdrawn, with no order as to costs.
(Krishn Kumar Lahoti) (Smt.Vimla Jain)
JUDGE JUDGE
M