Allahabad High Court High Court

Har Lal Baudha And Another vs State Of U.P. on 23 July, 2010

Allahabad High Court
Har Lal Baudha And Another vs State Of U.P. on 23 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16826 of 2010

Petitioner :- Har Lal Baudha And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Mishra
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

The Correction application no. 205424 of 2010 is allowed.
The judgment/order dated 6.7.2010 will stand corrected as follows:

The section 120 IPC occurring in the 3rd line of 6th paragraph of the order
dated 6.7.2010 is substituted by the section 120B IPC.

Office is directed to supply a certified copy of this order to the learned
counsel for the applicant.

Order Date :- 23.7.2010
Masarrat