Allahabad High Court High Court

Priyesh Tiwari vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Priyesh Tiwari vs State Of U.P. & Others on 12 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 1249 of 2009

Petitioner :- Priyesh Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Santosh Tripathi,Ashwani Kumar Mishra
Respondent Counsel :- Govt. Advocate,Shyamal Narain

Hon'ble Rajesh Dayal Khare,J.

Sri Ashwani Kumar Mishra, learned counsel for the petitioner has made a
mention that serial no.7 of hearing cases may be taken up, as the prayer is
only to withdraw the case as not pressed, on account of the fact, that the
parties have already initiated proceedings in United States.

Sri Shyamal Narain Mishra, learned counsel for the respondents no.4 and 5
does not have any objection if the prayer of learned counsel for the petitioner
is allowed.

Accordingly, the present petition is dismissed as not pressed.
Order Date :- 12.1.2010
S.Ali