High Court Madhya Pradesh High Court

Narayan Gayki vs The State Of Madhya Pradesh on 29 June, 2010

Madhya Pradesh High Court
Narayan Gayki vs The State Of Madhya Pradesh on 29 June, 2010
                          M.Cr.C. No.4016/2010
         29/06/2010
              Shri S.K.Gangrade, Advocate for the applicants.
              Shri    C.K.Mishra,   Public   Prosecutor   for   the
         respondent/State.

Learned counsel for the applicants seeks
permission to withdraw the bail application.

Prayer allowed.

The application is dismissed being withdrawn.

(N.K.Gupta)
Judge

Ansari