Court No. - 49 Case :- APPLICATION U/S 482 No. - 33639 of 2009 Petitioner :- Abhimeet Tiwari And Others Respondent :- State Of U.P. Petitioner Counsel :- Anand Kumar Pabndey Respondent Counsel :- Govt.Advocate Hon'ble Rajesh Dayal Khare,J.
It is contended by the learned counsel for the applicants that the Investigating
Officer submitted its report mentioning that the applicants are also involved
under Section 307 IPC and the offence under the said section is alleged to
have been committed by the applicants. It is prayed by the learned counsel for
the applicants that Section 307 IPC may be added in the order dated 5.1.2010
and the applicant may also be permitted to add the aforesaid section in the
memo of the application.
Accordingly, the Correction Application No.30824 of 2010 is allowed.
Learned counsel for the applicants is permitted to add the Section 307 IPC in
the memo of application.
As prayed by the learned counsel for the applicants, necessary correction has
been made in the order dated 5.1.2010. Office is directed to correct the
certified copy of the order issued to the learned counsel for the applicants.
As prayed by the learned counsel for the applicants, ten days further time is
granted to the applicants to appear and surrender before the Court below
pursuant to the order of this Court dated 5.1.2010. In case the applicants do
not appear before the Court below within the aforesaid extended time,
coercive action shall be taken against them.
Order Date :- 3.2.2010
Hasnain