Allahabad High Court High Court

Mahendra Yadav vs State Of U.P. on 3 July, 2010

Allahabad High Court
Mahendra Yadav vs State Of U.P. on 3 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21395 of 2010

Petitioner :- Mahendra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- S. P. S. Parmar
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned A.G.A.

Learned counsel for the applicant made a statement that he does not not want
to press this application, which is related to the offence of murder under
Section 302 I.P.C.

Hence, this application is dismissed as withdrawn without any further liberty.

Office is directed to communicate this order to the trial court forthwith.

Order Date :- 3.7.2010
F.H.