Allahabad High Court
Rakesh Pasi vs State Of U.P. on 22 June, 2010
Court No. - 40 Case :- CRIMINAL APPEAL No. - 7417 of 2008 Petitioner :- Rakesh Pasi Respondent :- State Of U.P. Petitioner Counsel :- C.B. Mishra Respondent Counsel :- Govt. Advocate Hon'ble Virendra Singh,J.
Heard learned counsel for the appellant.
Since the Sessions Trial no.234 has been inadvertently written in the criminal
application as Sessions Trial no.224, therefore, the prayer is allowed.
Let the appeal be corrected accordingly and in the order dated 25.5.2010
passed in this criminal appeal no.7417 of 2008, Sessions Trial no.224 in
second line of the judgement be read as Sessions Trial no.234 and be deemed
to have been incorporated from the date of order.
Order Date :- 22.6.2010
Gaurav