Allahabad High Court High Court

Dal Singh vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Dal Singh vs State Of U.P. & Others on 16 July, 2010
Court No. - 23

Case :- CRIMINAL APPEAL No. - 3958 of 2010

Petitioner :- Dal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Onkar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the
applicant and perused the record.

It seems that inadvertently the appeal is dismissed as not pressed, while the
application was given by the applicant with the prayer for filing the criminal
revision against the relief for enhancement of the sentence awarded by the
lower court. Therefore, the order dated 22.6.2010 deserves to be amended
accordingly in the light of the application filed by the appellant. Hence appeal
shall be deemed to have been disposed of with liberty to the applicant for
filing the criminal revision against the enhancement of the sentence passed by
the lower court as it is prayed by the learned counsel for the applicant. This
order be deemed to have been corrected from the date of the aforesaid order.
The certified copy, if any, filed by the applicant may be returned to the
applicant

Order Date :- 16.7.2010
G.S