Allahabad High Court High Court

Safaruddin And Another vs State Of U.P. on 14 July, 2010

Allahabad High Court
Safaruddin And Another vs State Of U.P. on 14 July, 2010
In Chamber

Case :- CRIMINAL APPEAL No. - 8272 of 2009

Petitioner :- Safaruddin And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Krishna Gopal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

This is the correction application No. 191638 of 2010, after perusing the
record, the learned counsel for the applicants is permitted to correct the memo
of the appeal by mentioning S.T. No. 1221 of 2000 in place of 1221 of 2009.

The order dated 2.7.2010 is hereby corrected by mentioning S.T. No. 1221 of
2009 in the third paragraph of the order.

Accordingly, the correction application is allowed.

Order Date :- 14.7.2010
F.H.