Allahabad High Court High Court

Mohan & Others vs State Of U.P. on 8 January, 2010

Allahabad High Court
Mohan & Others vs State Of U.P. on 8 January, 2010
Court No. - 44

Case :- CRIMINAL APPEAL No. - 5090 of 2005

Petitioner :- Mohan & Others
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Shukla,Niraj Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

The Correction application no. 4721 of 2010 is allowed.
The judgment/order dated 4.2.2009 will stand corrected as follows:

The sections 363, 375 IPC occurring in the 7th line of 2nd paragraph of the
order dated 4.2.2009 is substituted by the section 363, 366, 376 IPC.

Office is directed to supply a certified copy of this order to the learned
counsel for the petitioner, free of cost.
Order Date :- 8.1.2010
Masarrat