Madhya Pradesh High Court
Satish vs The State Of Madhya Pradesh on 7 July, 2010
M.Cr.C. No.5682/2010
07/07/2010
Shri Harmeet Singh Ruprah, Advocate for the
applicant.
Shri C.K.Mishra, 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withdrawn.
Certified copy today as per rules.
(N.K.Gupta)
Judge
Ansari