Allahabad High Court
Vinod Kumar vs State Of U.P. & Another on 27 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 293 of 2010 Petitioner :- Vinod Kumar Respondent :- State Of U.P. & Another Petitioner Counsel :- K.M. Mishra Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
The order dated 13.1.2010 passed by District Magistrate, Etawah,
in case no.12 of 2009 under Section 72 (V) of Excise Act, is
impugned in the instant revision.
Learned counsel for revisionist has made a request that he wants to
withdraw the revision with liberty to approach appropriate forum.
The instant revision is dismissed as withdrawn with liberty to
approach appropriate forum.
Let certified copy of the impugned order be returned to the counsel
appearing for revisionist.
Order Date :- 27.1.2010
rkg