Allahabad High Court
Sunil Kumar Chung vs State Of U.P. on 12 January, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 81 of 2007 Petitioner :- Sunil Kumar Chung Respondent :- State Of U.P. Petitioner Counsel :- Kamal Krishna Respondent Counsel :- Govt. Advocate,A.K.Sharma,R.K.Sharma Hon'ble Vinod Prasad,J.
Allowed.
Learned counsel for the applicant is permitted to correct the memo of appeal.
Order dated 8.12.2009 has been passed in relation to crime no. 121/1996.
The name of the appellant is corrected as “Sunil Chugh” instead of “Sunil
Kumar Chung” wherever they occur in the order.
Order Date :- 12.1.2010
AKG/-