Allahabad High Court
Mahboob vs State Of U.P. on 20 July, 2010
Court No. - 52 Case :- Criminal Misc. Correction Application No. 199731 of 2010 In CRIMINAL MISC. BAIL APPLICATION No. - 20673 of 2009 Petitioner :- Mahboob Respondent :- State Of U.P. Petitioner Counsel :- Sushil Pandey,R.P.Shukla Respondent Counsel :- Govt.Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned counsel for the applicant contended that in the order dated
02.7.2010 Section 506 I.P.C. has not been transcribed. Further,
name of Police Station was wrongly been transcribed as Sungahi
in place of Sungarhi.
Section 506 is incorporated after Section 323 and the name of
Police Station is corrected as Sungarhi.
Accordingly the correction application is disposed off.
Order Date :- 20.7.2010
S.A.A.Rizvi