2009 INSC 0126 SUPREME COURT OF INDIA Shripal Bhati Vs. State of U.P. C.A.No.1390 of 2007 (Tarun Chatterjee J.) 21.01.2009 ORDER 1. By filing the present interlocutory application, the applicants/appellants seek permission to withdraw their Civil Appeal No.1390/2007. Permission sought for is granted and the Civil Appeal is dismissed as withdrawn. However, there will be no order as to costs and interim order, if any, stands vacated. I.A. is accordingly disposed of. 1 SpotLaw