Allahabad High Court
Diwan Chand Sonkar vs State Of U.P. & Anr. on 17 June, 2010
Court No. - 47 Case :- APPLICATION U/S 482 No. - 20310 of 2010 Petitioner :- Diwan Chand Sonkar Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Sriprakash Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard the learned counsel for the applicant the learned AGA for the State and
perused the record.
This is the correction application no. 171409 of 2010.
After perusing the records, the order dated 9.6.2010 is hereby corrected by
mentioning ‘No coercive action shall be taken against the applicant’ after
paragraph five of the order.
Accordingly, the correction application is allowed.
Order Date :- 17.6.2010
Manoj