Allahabad High Court
Prem Chandra Sharma vs State Of U.P. And Others on 4 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 5733 of 2009 Petitioner :- Prem Chandra Sharma Respondent :- State Of U.P. And Others Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Learned counsel for revisionist submits that the instant revision
may be dismissed as withdrawn with liberty to file fresh petition.
The instant revision is dismissed as withdrawn with liberty to file a
fresh petition.
Let certified copy of the impugned order be returned to
revisionist’s counsel.
Order Date :- 4.1.2010
rkg