Madhya Pradesh High Court
Banti Saluja vs The State Of Madhya Pradesh on 2 July, 2010
M.Cr.C. No.4899/2010
02/07/2010
Shri Subodh Gautam, Advocate for the
applicant.
Shri S.K.Kashyap, 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The application is dismissed being withdrawn.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