Madhya Pradesh High Court
Babu @ Rajendra Thakur vs The State Of Madhya Pradesh on 9 August, 2010
M.Cr.C. No.2542/2010
09/08/2010
Shri Vijay Nayak, Advocate for the applicant.
Shri B.P.Pandey, Public Prosecutor 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withdrawn.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