Allahabad High Court
Vritpal Singh & Others vs State Of U.P. & Another on 11 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 3147 of 2010 Petitioner :- Vritpal Singh & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- V.P. Gupta Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Learned counsel for the revisionists not pressed the revision and prayed that
liberty be given to move application under Section 482 Cr.P.C.
The revision is dismissed as not pressed with liberty to file application under
Section 482 Cr.P.C.
Office is directed to return the certified copy of the impugned order as per
rules.
Order Date :- 11.8.2010
Sunil Kr. Gupta