Madhya Pradesh High Court
Narayan Gayki vs The State Of Madhya Pradesh on 29 June, 2010
M.Cr.C. No.4016/2010
29/06/2010
Shri S.K.Gangrade, Advocate for the applicants.
Shri C.K.Mishra, Public Prosecutor for the
respondent/State.
Learned counsel for the applicants seeks
permission to withdraw the bail application.
Prayer allowed.
The application is dismissed being withdrawn.
(N.K.Gupta)
Judge
Ansari