Allahabad High Court High Court

Jitendra & Others vs State Of U.P. on 25 January, 2010

Allahabad High Court
Jitendra & Others vs State Of U.P. on 25 January, 2010
Court No. - 46

Case :- CRIMINAL APPEAL No. - 2414 of 2009

Petitioner :- Jitendra & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Srivastava,Manoj Kumar
Srivastava,Shishir Tandon
Respondent Counsel :- Govt. Advocate

Hon'ble Sheo Kumar Singh,J.

Hon’ble Shyam Shankar Tiwari,J.

This is an application seeking permission to correct the parentage of appellant
no.3, which was wrongly transcribed as Chandrabhan in place of Chandrapal.

In the judgment, the parentage of appellant no.3 is mentioned as Chandrapal.
The mistake is bonafide. The prayer is accepted.

Counsel for the appellants is permitted to make correction in the parentage as
noted above.

Copy of the bail order in this respect passed by us is also corrected.

The application stands disposed of.

Order Date :- 25.1.2010
Ak/