Allahabad High Court High Court

Anis And Others vs State Of U.P. And Another on 6 January, 2010

Allahabad High Court
Anis And Others vs State Of U.P. And Another on 6 January, 2010
Court No. - 48
Criminal Misc. Correction Application No. 1473 of 2010
                   In re:

Case :- APPLICATION U/S 482 No. - 27172 of 2009

Petitioner :- Anis And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Pramod Kumar Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Surendra Singh,J.

Criminal Misc. Correction Application No. 1473 of 2010 is allowed.
Learned counsel for the applicants is directed to make necessary
correction in the memo of application.

The judgement/order dated 26.10.2009 will stand corrected as follows-
On page 1 in 20th line, ‘2006’ should be read as ‘2009’.
The office is directed to issue fresh certified copy of the order to the
learned counsel for the applicants on the payment of usual charges.
Order Date :- 6.1.2010
SFH