Allahabad High Court
Awnish Verma & Others vs State Of U.P. & Others on 22 July, 2010
Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12775 of 2010 Correction Application No.203011 of 2010 Petitioner :- Awnish Verma & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ali Hasan,Awnish Verma Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
The learned counsel has prayed that in the fourth line in the last para of the
order dated 19.7.2010, expression “and 3(2) (x) SC/ST Act” be incorporated
after expression “under sections 307, 323, 504, 506 IPC”. It is ordered
accordingly. Requisite corrections have been incorporated in the original
order.
Office is directed to incorporate the corrections either in the certified copy
already issued or to issue fresh certified copy as the case may be.
Order Date :- 22.7.2010
MH