Allahabad High Court High Court

Puneet Chandra vs State Of U.P. on 27 July, 2010

Allahabad High Court
Puneet Chandra vs State Of U.P. on 27 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 3524 of 2010

Petitioner :- Puneet Chandra
Respondent :- State Of U.P.
Petitioner Counsel :- Saurabh Gour,A.B.L. Gour,C.B. Singhal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and learned A.G.A.

This is Correction Application No. 209027 of 2010

After perusing the record, counsel for the appellant is permitted to mention
section 323 I.P.C. and delete section 498-A I.P.C. and 3/4 D.P.Act from the
memo of appeal and bail application.

The order dated 12.7.2010 is hereby corrected by mentioning section 323 in
place of 498A and by deleting ‘and section 3/4 D.P.Act’ from the second line
of 4th paragraph of the order.

Accordingly, the correction application is allowed.

Order Date :- 27.7.2010
Su