Allahabad High Court High Court

Kumpi vs State Of U.P. & Others on 29 June, 2010

Allahabad High Court
Kumpi vs State Of U.P. & Others on 29 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11243 of 2010

Petitioner :- Kumpi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shashi Kumar Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

At the very outset, the learned counsel for the petitioners, Sri Shashi Kumar
Verma submits that this writ petition may be dismissed as not pressed with
liberty to the petitioners to file fresh petition with better particulars. The
petition is accordingly dismissed as not pressed with liberty aforesaid. The
certified copy of the first information report impugned in the present writ
petition is directed to be returned to the learned counsel for the petitioners
after the photostat copy of the same is retained in the writ petition.

Order Date :- 29.6.2010
LBY