Allahabad High Court High Court

Kunwar Pal And Another vs State Of U.P. on 5 January, 2010

Allahabad High Court
Kunwar Pal And Another vs State Of U.P. on 5 January, 2010
Court No. - 52

Case :- CRIMINAL APPEAL No. - 5571 of 2006

Petitioner :- Kunwar Pal And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ravi Chandra Srivastava,Sandeep Kumar
Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the appellants, learned A.G.A. and
perused the record.

Learned counsel for the appellants submitted that the order
dated 15.5.2009 was modified however in the last paragraph
the date of the order was wrongly transcribed as 5.5.2009 in
place of 15.5.2009. Hence the appellants could not be
released on bail. He further contended that the 30 days time
was allowed with effect from the date of order i.e. 5.12.2009.
Hence the time be extended.

In the last paragraph of the order dated 5.12.2009, the date of
order at two places are corrected as 15.5.2009 in place of
5.5.2009.

In view of the fact the time is extended and appellants will
deposit 50% of the fine within 30 days from today in
compliance of the aforesaid order dated 5.12.2009.
Accordingly, this correction application is disposed off.
Order Date :- 5.1.2010
ANT