Allahabad High Court High Court

Rajni vs State Of U.P.Thorugh Home … on 29 January, 2010

Allahabad High Court
Rajni vs State Of U.P.Thorugh Home … on 29 January, 2010
Court No. - 2

Case :- HABEAS CORPUS No. - 876 of 2009

Petitioner :- Rajni
Respondent :- State Of U.P.Thorugh Home Secy.Lko.And Ors.
Petitioner Counsel :- Jai Pal Singh
Respondent Counsel :- G.A

Hon'ble Uma Nath Singh,J.

Hon’ble Ashok Srivastava,J.

In view of the family register produced before this Court today wherein the
year of birth of the petitioner Rajni is mentioned as 1997, learned counsel for
the petitioner prays for and is permitted to withdraw the petition.
The writ petition is accordingly dismissed as withdrawn.
Original family register is returned to the learned counsel for the State.
Order Date :- 29.1.2010
IA