Allahabad High Court High Court

Mohd. Shameem & Another vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Mohd. Shameem & Another vs State Of U.P. & Others on 28 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 630 of 2010

Petitioner :- Mohd. Shameem & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mazhar Ali,Narendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Present application is for correction in the order dated 18.1.2010. It is stated
that after mentioning sections 504 and 506 IPC sections 323, 504, 506 IPC
have been mentioned which are to be deleted.

In view of the above, it is therefore ordered that sections 323, 504, 506 IPC
mentioned after sections 504 and 506 IPC in last paragraph of the order dated
18.1.2010 shall stand deleted. Requisite correction has been incorporated in
the order.

Ofice is directed to incorporate correction in the certified copy or to issue
fresh certified copy as the case may be.

Order Date :- 28.1.2010
MH