Allahabad High Court
Ram Ashrey & Another vs State Of U.P. & Others on 8 July, 2010
In Chamber Case :- CRIMINAL MISC. WRIT PETITION No. - 10790 of 2010 Petitioner :- Ram Ashrey & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Smt. Uma Srivastava Respondent Counsel :- Govt. Advocate Hon'ble V.K. Shukla,J.
Hon’ble Shyam Shankar Tiwari,J.
CORRECTION APLICATION
Allowed.
In the body of writ petition crime No.519 of 2010 has been wrongly
scribed. In fact correct crime Number, as supplied by the learned
counsel for the petitioner, is 591 of 2010. Learned counsel for the
petitioner is permitted to make necessary correction in the body of writ
petition, by writing crime No.591 of 2010 in place of 519 of 2010.
In the order dated 21.06.2010, in last paragraph same error has crept.
The said error is rectified and is directed that in place of crime No.519
of 2010, it be read as Crime No. 591 of 2010.
Order Date :- 8.7.2010
SRY