Allahabad High Court
Smt. Shashi Sharma & Another vs State Of U.P. & Others on 5 August, 2010
Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13368 of 2010 Correction Application No.222267 of 2010 Petitioner :- Smt. Shashi Sharma & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Kshitij Shailendra Respondent Counsel :- Govt. Advocate,K.D. Tiwari Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
The learned counsel for the applicant prays for incorporating correction in the
order passed by this Court on 27.7.2010 in terms of correction prayed for in
the application i.e incorporating section 506 immediately after sections 420,
504 in the fourth line of last paragraph of the order.
The application is allowed. Requisite corrections prayed for have been
incorporated in the original order as aforesaid.
Office is directed to incorporate correction either in the certified copy already
issued or to issue fresh certified copy as may be deemed necessary.
Order Date :- 5.8.2010
MH