Citation : 2023 Latest Caselaw 168 Tel
Judgement Date : 9 January, 2023
THE HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY
CRIMINAL REVISION CASE Nos.126 and 223 of 2020
JUDGMENT :
Both Parties are present.
It is reported by the learned counsel for the petitioners
that parties entered into compromise out of Court and they
intend to withdraw the Revision Cases. Therefore, seeks
permission to withdraw the criminal revision cases.
In view of the above, this criminal revision cases are
dismissed as withdrawn.
Pending miscellaneous applications, if any, shall stand closed.
____________________________________ G. ANUPAMA CHAKRAVARTHY, J.
Date: 09.01.2023
Smk
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!