High Court Madhya Pradesh High Court

The State Of Madhya Pradesh vs Smt. Chitra Rai (Malviya) on 26 April, 2011

Madhya Pradesh High Court
The State Of Madhya Pradesh vs Smt. Chitra Rai (Malviya) on 26 April, 2011
                                                            1.....


                     F.A. No.752 of 2006




25.04.2011

None for the appellant.

Inspite of issuance of S.P.C. to the appellant, none is
present. Earlier the counsel who was appearing for the
appellant, has already pleaded no instructions on 28.2.2011.

In view of the aforesaid, this appeal is dismissed
because of nonappearance of the parties with no order as to
costs.



 (Krishn Kumar Lahoti)             (Smt. Sushma Shrivastava)
          JUDGE                              JUDGE
vj