Allahabad High Court High Court

Pradeep Kumar @ Guddu vs State Of U.P. on 19 January, 2010

Allahabad High Court
Pradeep Kumar @ Guddu vs State Of U.P. on 19 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 33931 of 2009

Petitioner :- Pradeep Kumar @ Guddu
Respondent :- State Of U.P.
Petitioner Counsel :- Bhishm Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Correction application is allowed.

Necessary correction has been made in the order dated 05.01.2009.
Office is directed to correct the certified copy, if issued to learned counsel for the
applicant.

Two weeks further time is granted to the applicant to surrender before the court
below pursuant to the order dated 05.01.2009. In case of default in surrendering
within the extended period, coercive action be taken against him

Order Date :- 19.1.2010
shailesh