Madhya Pradesh High Court
Ajay Kumar vs The State Of Madhya Pradesh on 28 June, 2010
M.Cr.C. No.5743/2010
28/06/2010
Shri Sanjeev Singh, Advocate for the applicant.
Shri Arvind Singh, Panel Lawyer for the
respondent/State.
Learned counsel for the applicant seeks
permission to withdraw the bail application.
Prayer allowed.
The application is dismissed being withdrawn.
(N.K.Gupta)
Judge
Ansari