Allahabad High Court High Court

Mohd. Alauddin vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Mohd. Alauddin vs State Of U.P. & Others on 15 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11814 of 2010

Petitioner :- Mohd. Alauddin
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.A. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard the learned counsel for the petitioner, the learned AGA for State
and perused the record.

This is the correction application no.191324 of 2010.

The learned counsel for the petitioner is also permitted to make
necessary correction in the writ petition.

After perusing the record, the order dated 6.7.2010 is hereby corrected
by mentioning ‘case crime no.299 of 2010’ in place of ‘case crime no.229
of 2010’ in the third line of fifth paragraph of the order.

Office is directed to correct the certified copy accordingly.

Correction application is allowed.

Order Date :- 15.7.2010
Mustaqeem.