Allahabad High Court High Court

Chhotu Srivastava vs State Of U.P. on 2 July, 2010

Allahabad High Court
Chhotu Srivastava vs State Of U.P. on 2 July, 2010
Court No. - 25

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14720 of 2010

Petitioner :- Chhotu Srivastava
Respondent :- State Of U.P.
Petitioner Counsel :- D.K. Srivastava,Kamal Krishna
Respondent Counsel :- Govt. Advocate

Hon'ble Amreshwar Pratap Sahi,J.

The application is allowed.

The word Section 397 I.P.C. as occurring in the last paragraph shall be
read as Section 307 I.P.C. and the word deceased occurring in the
second paragraph shall stand deleted and be substituted by the word
injured.

Order Date :- 2.7.2010
Sahu