High Court Madhya Pradesh High Court

Mukesh @ Lal Yadav vs The State Of Madhya Pradesh on 4 May, 2010

Madhya Pradesh High Court
Mukesh @ Lal Yadav vs The State Of Madhya Pradesh on 4 May, 2010
                          M.Cr.C. No. 2179/10
04.05.2010


      Shri Raman Patel with Shri P.C. Patel, learned counsel for the
applicant.
      Shri Gitesh Singh Thakur, learned P.L. for the respondent-State.

This petition is preferred under Section 439 of Cr.P.C. for grant
of bail to the applicant as he is in custody since 7.8.09, in connection of
Crime No. 676/09, registered at Police Station Sehora, district Jabalpur,
for the offence under Section 376 of IPC and Section 3 (1) (xii) and 3
(2) of SC/ST Prevention of Atrocities Act.

In the course of arguments, applicant’s counsel seeks
permission to withdraw this petition with liberty to revive the prayer at
subsequent state on availability of some new grounds.

Considering his prayer, the petition is dismissed as withdrawn
with liberty aforesaid.

( U.C. Maheshwari )
Judge
bks