High Court Madhya Pradesh High Court

Dharmendra Sharma vs The State Of Madhya Pradesh on 6 July, 2010

Madhya Pradesh High Court
Dharmendra Sharma vs The State Of Madhya Pradesh on 6 July, 2010
                         M.Cr.C. No.4782/2010
         06/07/2010
              Shri U.K.Tripathi, Advocate for the applicant.
              Shri Ajay Tamrakar, Panel Lawyer for the
         respondent/State.

Learned counsel for the applicant seeks
permission to withdraw the application with liberty to
file a fresh application after submission of challan.

Prayer allowed.

The application is dismissed being withdrawn
with the aforesaid liberty.

(N.K.Gupta)
Judge

Ansari