Allahabad High Court High Court

Smt. Nahid Shamsi vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Smt. Nahid Shamsi vs State Of U.P. And Another on 11 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 33852 of 2009

Petitioner :- Smt. Nahid Shamsi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Dr. Arun Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Vijay Kumar Verma,J.

The applicant’s counsel Dr. Arun Srivastava does not want to press the
application under section 482 Cr.P.C., as he wants to file revision against the
impugned order.

As prayed by counsel of the applicant, application under section 482 Cr.P.C.
is dismissed as not pressed with liberty to file revision against the impugned
order.

Certified copy of the impugned order be retured to the applicant counsel on
filing photostat copy thereof

Order Date :- 11.1.2010
yachna