Allahabad High Court High Court

Mohit Chaudhary vs State Of U.P. & Ors. on 23 July, 2010

Allahabad High Court
Mohit Chaudhary vs State Of U.P. & Ors. on 23 July, 2010
Court No. - 9

Correction Application No.205138 of 2010

            IN
Case :- CRIMINAL MISC. WRIT PETITION No. - 10258 of 2010

Petitioner :- Mohit Chaudhary
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Nikhil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the parties.

This is an application for correction of our order dated 15.6.2010. The
applicant has prayed that words” FIR Chik No.96″ be substituted in place of
“case crime no.96 of 2010”. The application is allowed. Learned counsel for
the applicant is permitted to correct the application. The original order dated
15.6.2010 is corrected accordingly.

Order Date :- 23.7.2010
PK