Court No. - 52 Case :- Crl. Misc. Correction Application No. 184419 of 2010 In CRIMINAL MISC. BAIL APPLICATION No. - 15959 of 2010 Petitioner :- Nitin Yadav Respondent :- State Of U.P. Petitioner Counsel :- Ajit Kumar Singh Solanki Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned counsel for the applicant contended that section 325 was
wrongly mentioned in the prayer of application as 323.
Accordingly, hence the same has wrongly been transcribed in last
para of order dated 25.6.2010. He also contended that Section 3(2)
(V) has not been transcribed in the last paragraph of the aforesaid
order.
Learned counsel for the applicant is permitted to correct the
Section in prayer of application.
In third line of last paragraph of the order dated 25.6.2010, section
323 is corrected as 325 and after I.P.C., Section 3(2)(V) are
incorporated.
Accordingly the correction application is disposed off.
Order Date :- 8.7.2010
S.A.A.Rizvi