Citation : 2023 Latest Caselaw 34330 ALL
Judgement Date : 8 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:233393 Court No. - 82 Case :- CRIMINAL REVISION DEFECTIVE No. - 1222 of 2023 Revisionist :- Atul Tyagi Opposite Party :- State Of U.P. And 2 Others Counsel for Revisionist :- Awadhesh Kumar Mishra,Sanjay Shukla Counsel for Opposite Party :- G.A. Hon'ble Ms. Nand Prabha Shukla,J.
Heard learned counsel for the revisionist as well as learned A.G.A. for the State.
At the very outset, learned counsel for the revisionist submits that he wants to withdraw the instant criminal revision with liberty to file fresh petition as provided under law. Therefore, the same may be dismissed as withdrawn.
The instant revision is, accordingly, dismissed as withdrawn with liberty as aforesaid.
Certified copy of the impugned judgment and order shall be returned to the learned counsel for the revisionist after retaining a photo copy of the same to be kept on record.
Order Date :- 8.12.2023
Shivani
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!