Allahabad High Court High Court

Sahir And Others vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Sahir And Others vs State Of U.P. And Others on 8 January, 2010
Court No. - 41

Correction application no. 26451 of 2009

IN

Case :- CRIMINAL MISC. WRIT PETITION No. - 26451 of 2009

Petitioner :- Sahir And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tripaqthi B.G. Bhai
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

The correction application is allowed.

Following necessary correct has been made in the order dated 4.1.2010:

“In the 7th line of the last paragraph of the order dated 4.1.2010 section “3/4
Public Premises (Prevention of Damages) Act” be added before P.S.
Dumeriyaganj.

The office is directed to correct the certified copy of the said order or issue
fresh copy of the order.

Order Date :- 8.1.2010
MTA