Allahabad High Court
Pappu @ Pramod vs State Of U.P. on 11 August, 2010
Court No. - 47 Correction Application No.230379 of 2010. IN Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20438 of 2010 Petitioner :- Pappu @ Pramod Respondent :- State Of U.P. Petitioner Counsel :- Ajay Kumar Singh,Vivek Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Correction Application is allowed.
The order dated 4.8.2010 will stand corrected as follows:-
Section 63 of Excise Act is inscribed in 5th line from bottom after Section 60.
Let necessary correction be also made in the certified copy of the order.
Order Date :- 11.8.2010
pks