Allahabad High Court
Kamar Khan & Another vs State Of U.P. & Others on 21 July, 2010
Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11941 of 2010 Petitioner :- Kamar Khan & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Mazhar Ullah Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Correction application is allowed.
Learned counsel for appellant is permitted to make necessary correction in the
writ petition.
Following necessary correction has already been made in the order dated
7.7.2010:-
“In the last para of the order after Section 468 ‘469’ be read”.
Office is directed either to correct the certified copy or to issue fresh copy of
the order incorporating the correction as made in the order.
Order Date:- 21.7.2010
Asha