Allahabad High Court High Court

Virendra Yadav vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Virendra Yadav vs State Of U.P. And Others on 13 January, 2010
Court No. - 32

Case :- HABEAS CORPUS WRIT PETITION No. - 35731 of 2009

Correction Application No. 9677 of 2010

Petitioner :- Virendra Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Brij Raj
Respondent Counsel :- Govt. Advocate,Asgi 2009/1518,D.S.Shukla,Triloki
Singh

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the parties, perused the averments made in the
correction application and the judgment and order dated 7th January, 2010.

By an inadvertent mistake and typographical error in the second line of the
first paragraph of our judgment and order dated 7th January, 2010 the name
of the petitioner has been mentioned as Kailash Yadav in place of Virendra
Yadav.

“The correction application No. 9677 of 2010 is allowed.

The Judgment/order dated 7th January, 2010 will stand corrected as follows:

In the second line of our judgment and order the name of the petitioner-
Kaiash Yadav should be read as Virendra Yadav.”

Order Date :- 13.1.2010
samz