Allahabad High Court
Radhey Shayam & Others vs State Of U.P. & Others on 21 July, 2010
Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11784 of 2010 Ref. Correction application no.199692 of 2010 Petitioner :- Radhey Shayam & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Manoj Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Correction application is allowed.
Learned counsel for appellant is permitted to make necessary correction in the
writ petition.
Following necessary correction has already been made in the order dated
5.7.2010:-
“In the last para of the order after Section 506 ‘427’ be read and after I.P.C.
‘and 3(1) (10) S.C. S.T. Act’ be read.
Office is directed either to correct the certified copy or to issue fresh copy of
the order incorporating the correction as made in the order.
Order Date :- 21.7.2010
Asha