Allahabad High Court
Mohd.Shabbir (Minor-B.C.) vs State Of U.P.Through Senior … on 12 July, 2010
Court No. - 28 Case :- BAIL No. - 5033 of 2010 Petitioner :- Mohd.Shabbir (Minor-B.C.) Respondent :- State Of U.P.Through Senior Superintendent & Another Petitioner Counsel :- Syed Ali Rehan Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The learned counsel for the applicant submitted that the applicant is permitted
to withdraw the application with liberty to file application for cancellation of
bail before the Sessions Court.
The application is accordingly disposed of.
Order Date :- 12.7.2010
RKSh