Allahabad High Court High Court

Hori Lal @ Mahesh Singh vs State Of U.P. on 22 July, 2010

Allahabad High Court
Hori Lal @ Mahesh Singh vs State Of U.P. on 22 July, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 4291 of 2010

Petitioner :- Hori Lal @ Mahesh Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Vijay Singh Sengar
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the parties.

Correction application is allowed. The order dated 05.07.2010 is corrected in
terms of the prayer made in the correction application.

Let the correction made today be incorporated in the certified copy of the
order dated 05.07.2010 if already issued.

Order Date :- 22.7.2010
YK