Madhya Pradesh High Court
Smt Nanhi Bai vs The State Of Madhya Pradesh on 22 September, 2010
1
Smt. Nanhi Bai & Ors. vs. State of M.P. & Others
W.P No.8345/2010
22.09.2010
Shri Anurag Sahu, learned counsel for the petitioners, prays
for and is permitted to withdraw the petition with liberty to approach
the higher forum against the impugned order in accordance with the
provisions of the M.P. Land Revenue Code, 1959.
With the aforesaid liberty, the petition filed by the petitioners
is disposed of as withdrawn.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-