Allahabad High Court High Court

Uma Shanker Srivastava vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Uma Shanker Srivastava vs State Of U.P. & Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 31464 of 2009

Petitioner :- Uma Shanker Srivastava
Respondent :- State Of U.P. & Another
Petitioner Counsel :- J.P. Gupta
Respondent Counsel :- Govt. Advocate,Anilsrivastva

Hon'ble Vinod Prasad,J.

Both the brothers are present before me and they have undertaken to withdraw
all the civil, criminal and revenue etc. litigations started by them within a
week. In such a view, the trial courts shall pass an order on their application
forthwith. If the parties are not interested in litigation and agree to withdraw
the proceedings in the interest of justice they should be permitted to do so. It
is further informed that there is one more Criminal Misc. Application under
Section 482 Cr.P.C which is pending in this Court being No. 18525 of 2009.
This criminal misc. application is directed to come up along with the aforesaid
criminal misc. application. This application shall be decided on the next date.

List this case again on 27.07.2010. Interim order will continue till the next
date of listing.

Order Date :- 19.7.2010
Sharad