Allahabad High Court
Shailendra Tyagi vs State Of U.P. on 11 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 5555 of 2009 Petitioner :- Shailendra Tyagi Respondent :- State Of U.P. Petitioner Counsel :- V.K. Jaiswal Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Learned counsel for the revisionist, after arguing the case, prays that this
criminal revision may be dismissed as withdrawn with liberty to approach the
appropriate Court.
The criminal revision is dismissed as withdrawn with liberty to approach the
appropriate Court.
Office is directed to return certified copy of the impugned order to learned
counsel for the revisionist.
Order Date :- 11.1.2010
Ak