Allahabad High Court High Court

Akash Alias Guddu vs State Of U.P. on 5 July, 2010

Allahabad High Court
Akash Alias Guddu vs State Of U.P. on 5 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 19787 of 2010

Petitioner :- Akash Alias Guddu
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar Dwivedi,Prem Prakash
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

This is correction application no. 180623 of 2010. After perusing the record
the counsel for the applicant is permitted to correct the name of the memo of
the application by mentioning section 3/7/25/27 Arms Act in place of section
3/5/25/27 Arms Act in the memo of the application. The order dated
28.5.2010 is hereby corrected by mentioning section 3/7/25/27 Arms Act in
place of 3/5/25/27 Arms Act in the fourth line of the order.

Accordingly the correction application is allowed.

Order Date :- 5.7.2010
RPD