Allahabad High Court High Court

Sanjeev Sharma vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Sanjeev Sharma vs State Of U.P. And Others on 9 July, 2010
Court No. - 6

Case :- WRIT - C No. - 29293 of 2009

Petitioner :- Sanjeev Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rahul Sripat,Vivek Kumar Singh
Respondent Counsel :- C.S.C.,A.P. Singh,P.N. Singh,Satish Chaturvedi

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Counter affidavit filed today, be taken on record.

Heard learned counsel for the parties.

Cause shown is sufficient. The order dated 19th January, 2010 dismissing
the writ petition in default is recalled. The writ petition is restored to its
original number.

Sri. B.P. Singh, learned Senior Counsel appearing on behalf of the
petitioner submits that he has instruction to withdraw the writ petition.

The writ petition is, therefore, dismissed as withdrawn.

Order Date :- 9.7.2010
MK/

(Prakash Krishna, J)

(Yogesh Chandra Gupta, J)