Allahabad High Court High Court

Naved vs State Of U.P. on 5 January, 2010

Allahabad High Court
Naved vs State Of U.P. on 5 January, 2010
Court No. - 2

Case :- CRIMINAL APPEAL No. - 1042 of 2009

Petitioner :- Naved
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Gupta,I.H. Iraqi
Respondent Counsel :- G.A.

C.M.Application No. 60 of 2010

Hon'ble Uma Nath Singh,J.

Hon’ble Ashok Srivastava,J.

Considered application for correction in the memo of appeal.
Though we granted bail way-back on 17.11.2009, but on account of mistake
in memo of appeal filed in this Court, the accused appellant has not been
released till date. Learned counsel tenders apology and states that this mistake
was committed inadvertently and in place of crime no. 513/04, it was wrongly
typed as crime no.513/05.

Hence, this application is allowed and the counsel is permitted to carry out
necessary correction in the memo of appeal wherever it so appears.
Corrected memo of appeal shall be treated as part of the order dated
17.11.2009.

Order Date :- 5.1.2010
LN/-