Allahabad High Court High Court

Mahendra Kumar vs State Of U.P. & Others on 22 July, 2010

Allahabad High Court
Mahendra Kumar vs State Of U.P. & Others on 22 July, 2010
Court No. - 52

Case :- Criminal Misc. Correction Application No. 203175 of 2010

In CRIMINAL MISC. WRIT PETITION No. - 8747 of 2010

Petitioner :- Mahendra Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.P. Singh,R.C. Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant contended that in the order dated
24.5.2010 in third paragraph section 226 has wrongly been
transcribed in place of section 326.

Section 326 is corrected in third paragraph of the aforesaid order
in place of Section 226.

Accordingly the correction application is disposed off.

Order Date :- 22.7.2010
S.A.A.Rizvi