2013 INSC 0056 SUPREME COURT OF INDIA Manohar Lal Vs. Ugrasen C.A.No.973 of 2007 (H.L.Dattu and Ranjan Gogoi JJ.) 14.01.2013 ORDER 1. Learned counsel for the applicant(s), on instructions, would submit that she intends to withdraw I.A.Nos.1 2 of 2012 in Curative Petition (Civil) D. No.36053 of 2011 in Civil Appeal No.973 of 2007. Permission sought for is granted. I.A.Nos.1 2 are disposed of as withdrawn. Law Information Center 1 SpotLaw