Allahabad High Court High Court

Hari Shankar Agrawal vs State Of U.P. And Others on 1 February, 2010

Allahabad High Court
Hari Shankar Agrawal vs State Of U.P. And Others on 1 February, 2010
Court No. - 3

Case :- WRIT - C No. - 43924 of 2008

Petitioner :- Hari Shankar Agrawal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Keshav Kumar Srivastava
Respondent Counsel :- C.S.C.,Shri Rajesh Tripathi

                                  On Petition


Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

The petitioner has made a formal application for withdrawal of writ petition.
The application is allowed without imposing any cost.

As a consequential effect, the writ petition is treated as on day’s list and is
accordingly dismissed for non-prosecution, however, without imposing any
cost. Interim order, if any, stands vacated.

Dt. 1.2.2010

On Application

Hon’ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

In view of the order of the date passed on the writ petition, the application is
allowed without imposing any cost.

Order Date :- 1.2.2010
ank