Allahabad High Court High Court

Sanjay Kumar Yadav vs State Of U.P., Thru. Prin. … on 15 July, 2010

Allahabad High Court
Sanjay Kumar Yadav vs State Of U.P., Thru. Prin. … on 15 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6307 of 2010

Petitioner :- Sanjay Kumar Yadav
Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- Sharad Pathak
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard.

This application has been moved by the petitioner for correction in the memo
of writ petition as well as in the order dated 07.07.2010, which is supported
by an affidavit.

The application is allowed and the petitioner is permitted to make correction,
as per prayer, in the memo of writ petition.
The order dated 07.07.2010 is corrected accordingly. Office is directed to
make correction in the certified copy of the order dated 07.07.2010, if already
issued.

Order Date :- 15.7.2010
Sanjay

C.M.Appln.No. 68180 of 2010