Allahabad High Court
Ehsanul Hassan Fazali vs State Of U.P. & Others on 13 January, 2010
Court No. - 29 Case :- WRIT - A No. - 1633 of 2010 Petitioner :- Ehsanul Hassan Fazali Respondent :- State Of U.P. & Others Petitioner Counsel :- S.S. Rajput Respondent Counsel :- C.S.C. Hon'ble Satya Poot Mehrotra,J.
Hon’ble Kashi Nath Pandey,J.
After some arguments, Sri S.S. Rajput, learned counsel for the petitioner
states that the petitioner wants to withdraw the present writ petition, and the
same may be dismissed as withdrawn.
In view of the statement made above, the writ petition is dismissed as
withdrawn.
It is made clear that no liberty is being given to the petitioner to file fresh
writ petition on the same cause of action.
Order Date :- 13.1.2010
prabhat