High Court Madhya Pradesh High Court

Ajay Kumar vs The State Of Madhya Pradesh on 28 June, 2010

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The application is dismissed being withdrawn.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