Allahabad High Court High Court

J.N. Prasad vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
J.N. Prasad vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13321 of 2010

Petitioner :- J.N. Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Dileep Kumar,Harindra Prasad,Rajrshi
Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

By means of this correction application, the learned counsel has prayed for
adding section 285 before sections 337, 338, 304 A IPC in the third line of
last paragraph of the order dated 26.7.2010.

The application is allowed. The correction prayed for has been incorporated in
the order dated 26.7.2010.

Office is directed either to incorporate requisite correction in the certified
copy already issued or to issue fresh certified copy of the order.

Order Date :- 29.7.2010
MH