Allahabad High Court
Har Lal Baudha And Another vs State Of U.P. on 23 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16826 of 2010 Petitioner :- Har Lal Baudha And Another Respondent :- State Of U.P. Petitioner Counsel :- Dharmendra Mishra Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
The Correction application no. 205424 of 2010 is allowed.
The judgment/order dated 6.7.2010 will stand corrected as follows:
The section 120 IPC occurring in the 3rd line of 6th paragraph of the order
dated 6.7.2010 is substituted by the section 120B IPC.
Office is directed to supply a certified copy of this order to the learned
counsel for the applicant.
Order Date :- 23.7.2010
Masarrat