Allahabad High Court High Court

Abdul Maboob @ Nankau, S/O-Jamal … vs State Of U.P.,Thru. Prin.Secy., … on 20 July, 2010

Allahabad High Court
Abdul Maboob @ Nankau, S/O-Jamal … vs State Of U.P.,Thru. Prin.Secy., … on 20 July, 2010
Court No. - 25

Case :- MISC. BENCH No. - 3962 of 2010

Petitioner :- Abdul Maboob @ Nankau, S/O-Jamal Ahmad Ansari
Respondent :- State Of U.P.,Thru. Prin.Secy., Home & Others
Petitioner Counsel :- Ashok Kumar Pandey
Respondent Counsel :- G.A.,Vyash Narain Shukla

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

In view of order of date passed on the memo of the application, learned
counsel for the petitioner has made correction in the memo of the petition.

Accordingly, it is directed that in order dated 30.04.2010, instead of “Case
Crime No. 161 of 2010” it shall be read as “Case Crime No. 141 of 2010.

Order dated 30.04.2010 is modified to this extent.

Application stands disposed of.

Order Date :- 20.7.2010
anb