High Court Madhya Pradesh High Court

Smt.Phoolwati vs The State Of Madhya Pradesh on 2 August, 2011

Madhya Pradesh High Court
Smt.Phoolwati vs The State Of Madhya Pradesh on 2 August, 2011


1

W.P.No.8327/08

Smt.Phoolwati State of M.P. & others

2.8.2011
Shri R.K.Thakur, Counsel for petitioner.
Shri Rahul Jain, Dy.AG for State.
Learned counsel appearing for the petitioner submitted that
as per information, Sardar Singh, husband of the petitioner has
died and son and daughter-in-law of petitioner are at Madurai.

In view of subsequent event, no further action is required.
The proceedings are closed. However, petitioner shall be at liberty
to move afresh, in case any grievance of the petitioner remains
unredressed.

No order as to costs.



        (Krishn Kumar Lahoti)                          (Smt.Vimla Jain)
               Judge                                       Judge

C.