Allahabad High Court High Court

Raj Kumar Tiwari @ Raju Tiwari vs State Of U.P. on 1 July, 2010

Allahabad High Court
Raj Kumar Tiwari @ Raju Tiwari vs State Of U.P. on 1 July, 2010
Court No. - 52

Case :- Crl.Misc. Correction Application No. 176082 of 2010

In CRIMINAL MISC. BAIL APPLICATION No. - 15786 of 2010

Petitioner :- Raj Kumar Tiwari @ Raju Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Sushil Kumar Dubey
Respondent Counsel :- Govt Advocate


Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant contended that in the order dated
23.6.2010 in place of section 3(1) of U.P. Ganster Act, it has
wrongly been transcribed as 13(1).

The section is corrected as 3(1) in place 13(1).

Accordingly the correction application is disposed off.

Order Date :- 1.7.2010
S.A.A.Rizvi