Allahabad High Court
Satendra @ Baba & Another vs State Of U.P. on 5 July, 2010
Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15935 of 2010 Petitioner :- Satendra @ Baba & Another Respondent :- State Of U.P. Petitioner Counsel :- Jai Narain Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned counsel for the applicant contended that in the last paragraph of the
order dated 25.6.2010 Section 406 IPC has not been transcribed.
Section 406 IPC is incorporated after Section 420.
Accordingly correction application is disposed of.
Order Date :- 5.7.2010
prabhat