Allahabad High Court
Subhash Yadav vs State Of U.P. & Others on 29 June, 2010
Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11270 of 2010 Petitioner :- Subhash Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Kamal Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
After some arguments were advanced by Sri Kamal Kumar Singh, learned
counsel for the petitioner, he made a request that the petitioner may be
permitted to withdraw this writ petition with liberty to file a fresh writ petition
with better particulars. This writ petition is accordingly dismissed with liberty
aforesaid.
The office is directed to return the certified copy of the impugned notice to
the learned counsel for the petitioner after retaining a photostat copy of the
same on record.
Order Date :- 29.6.2010
dps