Allahabad High Court High Court

Brahmpal vs State Of U.P. on 28 July, 2010

Allahabad High Court
Brahmpal vs State Of U.P. on 28 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4537 of 2010

Petitioner :- Brahmpal
Respondent :- State Of U.P.
Petitioner Counsel :- Santosh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned
A.G.A. and perused the record.

This is correction application no.210539 of 2010.
After perusing the record the learned counsel for the appellant is
permitted to add section 452 I.P.C.
The order dated 15.7.2010 is hereby corrected by mentioning
section 452 I.P.C. in the second line of the third paragraph of
the order.

Accordingly the correction application is allowed.
Order Date :- 28.7.2010
N.A.