Allahabad High Court
Har Prasad vs State Of U.P. on 1 July, 2010
Court No. - 52 Case :- Crl.Misc. Correction Application No. 176063 of 2010 In CRIMINAL MISC. BAIL APPLICATION No. - 15431 of 2010 Petitioner :- Har Prasad Respondent :- State Of U.P. Petitioner Counsel :- Jai Narain Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned counsel for the applicant contended that section 30 Arms
Act has not been mentioned in the prayer of application.
Accordingly, the same has not been transcribed in the last
paragraph of the order dated 21.6.2010.
Learned counsel for the applicant is permitted to correct the prayer
of application.
Section 30 Arms Act is incorporated after section 307 I.P.C. in last
paragraph of the aforesaid order.
Accordingly, the correction application is disposed off.
Order Date :- 1.7.2010
S.A.A.Rizvi