Allahabad High Court High Court

Ram Bhool Singh vs State Of U.P. & Ors. on 5 August, 2010

Allahabad High Court
Ram Bhool Singh vs State Of U.P. & Ors. on 5 August, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 349 of 2010

Petitioner :- Ram Bhool Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

Sri Gaurav Kakkar, learned counsel for the revisionist states that
earlier he has been a counsel for the other party in other
proceedings arising out of the same case. It has been prayed by
him that this revision be dismissed as not pressed with a liberty to
file a fresh revision by another counsel.

As prayed, the revision is dismissed as not pressed with a liberty to
file a fresh revision.

Office is directed to return the certified copy of the impugned
order as per rules.

Order Date :- 5.8.2010
ss