Madhya Pradesh High Court
Ayaz Mohammad vs The State Of Madhya Pradesh on 2 July, 2010
M.Cr.C. No.3769/2010
02/07/2010
Shri Rajesh Tiwari, Advocate for the applicant.
Shri C.K.Mishra, Public Prosecutor for the
respondent/State.
Learned counsel for the applicant seeks
permission to withdraw the main application as well as
9754/2010.
Prayer allowed.
Both the applications are dismissed being
withdrawn.
(N.K.Gupta)
Judge
Ansari