Allahabad High Court
Sunil Kumar Wadhwa vs State Of U.P. on 19 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 181 of 2010 Petitioner :- Sunil Kumar Wadhwa Respondent :- State Of U.P.
Petitioner Counsel :- J .S.P. Singh
Respondent Counsel :- Govt. Advocate
Hon’ble Mrs. Poonam Srivastav J .
After advancing argument for some time, learned counsel for
revisionist prays that he does not want to press the revision and it
may be dismissed as not pressed.
The instant revision is dismissed as not pressed.
Order Date :- 19.1.2010
rkg