Allahabad High Court
Abrar Ahmad vs State Of U.P. & Others on 10 August, 2010
Court No. - 45 Case :- CRIMINAL REVISION No. - 2886 of 2010 Petitioner :- Abrar Ahmad Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Vashisth Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Learned counsel for the revisionist prays that the present revision be
dismissed as withdrawn with a liberty to file application under Section 482
Cr.P.C.
Accordingly, the present revision is dismissed as withdrawn with a liberty to
file application under Section 482 Cr.P.C. if so advised.
Certified copy of the order impugned be returned to the learned counsel for
the revisionist as per rules of the Court.
Order Date :- 10.8.2010
S.Ali