Allahabad High Court High Court

Kallu And Another vs State Of U.P. on 9 July, 2010

Allahabad High Court
Kallu And Another vs State Of U.P. on 9 July, 2010
Court No. - 48

Criminal Misc. Correction Application No. 186369 of 2010

In

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6129 of 2010

Petitioner :- Kallu And Another
Respondent :- State Of U.P.
Petitioner Counsel :- S. S. Tripathi,A. P. Tewari
Respondent Counsel :- Govt. Advocate

Hon'ble Surendra Singh,J.

Criminal Misc. Correction Application No. 186369 of 2010 is allowed.

The judgment / order dated 19.03.2010 will stand correction as follows:

On page 1, in 2nd line of 1st paragraph, section 201 is added.

Learned counsel for the applicant is permitted to make necessary correction in
the application.

The office is directed to correct certified copy of the order accordingly.

Order Date :- 9.7.2010
Imroz