Allahabad High Court High Court

Mahendra Pal vs State Of U.P. on 14 July, 2010

Allahabad High Court
Mahendra Pal vs State Of U.P. on 14 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 590 of 2008

Petitioner :- Mahendra Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Smt. Usha Srivastava,Arimardan Singh,J N
Singh,Vinod Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellants and the learned A.G.A.

This is correction application no. 186586 of 2010.

After perusing the record the order dated 6.7.2010 is hereby corrected by
mentioning the sentence ” The realization of half amount of the fine shall
remain stayed, till pendency of this appeal, the remaining half amount of
fine shall be deposited within one month from the date of his release from
jail” in the last of fourth paragraph of the order.

Accordingly the correction application is allowed.

Order Date :- 14.7.2010
N.A.