Court No. - 41 Case :- CRIMINAL REVISION No. - 1225 of 2008 Petitioner :- Smt. Raj Bala Gupta Respondent :- State Of U.P. And Another Petitioner Counsel :- Amit Daga Respondent Counsel :- Govt.Advocate Hon'ble Naheed Ara Moonis,J.
Learned counsel for the revisionist has moved a withdrawal application in the
present criminal revision and in the other connected criminal revisions with
the prayer that the criminal revision may be dismissed as withdrawn as the
parties have settled their disputes outside the court. In view of the submission
made by the learned counsel for the revisionist the criminal revision is
dismissed as withdrawn and the interim order passed in Criminal Revision
No. 1225 of 2008 dated 30.4.2008, the interim order dated 17.4.2008 passed
in Criminal Revision No. 1111 of 2008 and the interim order dated 8.5.2008
passed in Criminal Revision No. 1283 of 2008 are hereby vacated. The court
below is directed to proceed in accordance with law.
Order Date :- 1.2.2010
Shahnawaz