Allahabad High Court
Manoj Kumar Tiwari vs State Of U.P. on 8 July, 2010
Court No. - 43 Case :- CRIMINAL APPEAL No. - 6633 of 2009 Petitioner :- Manoj Kumar Tiwari Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Kumar Singh Respondent Counsel :- Govt. Advocate,R.K.Yadav Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellant and learned A.G.A.
This is Correction Application No.184323 of 2010
After perusing the record, the counsel for the appellant is permitted to correct
the memo of appeal by mentioning section 276(2) (g) in place of 376( 2).The
order dated 5.7.2010 is hereby corrected by mentioning sections 363, 366
and 376(2) (g) in place of 353, 355, 376(2) in the second line of 3rd
paragraph of the order.
Accordingly, the correction application is allowed.
Order Date :- 8.7.2010
Su