High Court Madhya Pradesh High Court

Ayaz Mohammad vs The State Of Madhya Pradesh on 2 July, 2010

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withdrawn.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