Allahabad High Court
Charu Sharma vs State Of U.P. And Another on 4 January, 2010
Court No. - 28 Case :- U/S 482/378/407 No. - 4962 of 2009 Petitioner :- Charu Sharma Respondent :- State Of U.P. And Another Petitioner Counsel :- Sharad Pathak Respondent Counsel :- Govt Advocate Hon'ble Alok K. Singh,J.
It is said that this petition under Section 482 Cr.P.C. has been filed by sister-
in-law (Nanad) because signatures of other members of the family could not
be obtained earlier. Now, learned counsel for the petitioner submits that a
petition by all the family members would be filed, therefore, this petition be
dismissed as withdrawn.
Accordingly, this petition is dismissed as withdrawn with liberty to file afresh.
Order Date :- 4.1.2010
ML/-