Allahabad High Court High Court

Chandar Chaudhary vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Chandar Chaudhary vs State Of U.P. & Others on 16 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11535 of 2010
Ref: correction application.

Petitioner :- Chandar Chaudhary
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Correction application is allowed.

Learned counsel for the petitioner is permitted to make necessary correction
in the writ petition .

Following correction has been made in the order dated 2.7.2010:-

“In the last para of 3rd line 135 of Electricity Act be read in place of 138 of
N.I. Act.”

Office is directed to correct the certified copy of the said order or issue fresh
copy of the order.

Order Date :- 16.7.2010
Asha