Madhya Pradesh High Court
Ameera Gond vs The State Of Madhya Pradesh on 7 July, 2010
M.Cr.C. No.4960/2010
07/07/2010
Shri Vinay Verma, Advocate for the applicant.
Shri Ajay Tamrakar, Panel Lawyer for the
respondent-State.
Learned counsel for the applicant seeks
permission to withdraw the application.
Prayer allowed.
The application is dismissed being
withdrawn.
(N.K.Gupta)
Judge
Ansari