Madhya Pradesh High Court
Tinku @ Sudhanshu Verma vs The State Of Madhya Pradesh on 1 July, 2010
M.Cr.C. No.5122/2010
01/07/2010
Ku. Sonal Das, Advocate for the applicant.
Shri S.K.Kashyap, Public Prosecutor for the
respondent/State.
Learned counsel for the applicant seeks
permission to withdraw the bail application.
Prayer allowed.
The application is dismissed being withdrawn.
(N.K.Gupta)
Judge
Ansari