Madhya Pradesh High Court
Vivek Kumar Jaiswal vs The State Of Madhya Pradesh on 1 November, 2011
1.....
W.P. No. 11085 of 2011
01.11.2011
None for the petitioner.
Shri Vivek Agrawal, G.A. for the respondent/State.
Shri Naman Nagrath, learned Addl. A.G. for the respondent
No.2.
It is stated by Shri Agrawal that this petition has rendered
infructuous because this matter relates to examination which was
conducted in the month of July,2011 and by efflux of time, the
relief prayed in the petition could not be granted.
As none is appearing on behalf of the petitioner, in view of
the statement made by Shri Vivek Agrawal, this petition is
dismissed as rendered infructuous with no order as to costs.
However, liberty is granted to the petitioner to reagitate the
matter in case grievance of the petitioner is not redressed till
date.
(Krishn Kumar Lahoti) (Smt. Vimla Jain)
JUDGE JUDGE
vj