Allahabad High Court High Court

Smt. Raj Bala Gupta vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Smt. Raj Bala Gupta vs State Of U.P. And Another on 1 February, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 1225 of 2008

Petitioner :- Smt. Raj Bala Gupta
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Amit Daga
Respondent Counsel :- Govt.Advocate

Hon'ble Naheed Ara Moonis,J.

Learned counsel for the revisionist has moved a withdrawal application in the
present criminal revision and in the other connected criminal revisions with
the prayer that the criminal revision may be dismissed as withdrawn as the
parties have settled their disputes outside the court. In view of the submission
made by the learned counsel for the revisionist the criminal revision is
dismissed as withdrawn and the interim order passed in Criminal Revision
No. 1225 of 2008 dated 30.4.2008, the interim order dated 17.4.2008 passed
in Criminal Revision No. 1111 of 2008 and the interim order dated 8.5.2008
passed in Criminal Revision No. 1283 of 2008 are hereby vacated. The court
below is directed to proceed in accordance with law.

Order Date :- 1.2.2010
Shahnawaz