Allahabad High Court High Court

Harendra vs State Of U.P. on 26 July, 2010

Allahabad High Court
Harendra vs State Of U.P. on 26 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18519 of
2010

Petitioner :- Harendra
Respondent :- State Of U.P.
Petitioner Counsel :- Ajay Kumar Singh,Vivek Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

The correction application no. 206843 of 2010 is allowed.
The judgment /order 20.7.2010 will stand corrected as follows:-
Sections 60, 63, 64-A Excise Act occurring in the 3rd line of last paragraph
of the order dated 20.7.2010 is substituted by the Sections 60, 63, 64, 64-
A Excise Act.

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

Order Date :- 26.7.2010
SU.