Allahabad High Court High Court

Shakir vs State Of U.P. on 28 July, 2010

Allahabad High Court
Shakir vs State Of U.P. on 28 July, 2010
Court No. - 50

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 1009 of 2009

Petitioner :- Shakir
Respondent :- State Of U.P.
Petitioner Counsel :- N.I. Jafri
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

The correction application no.209062 of 2010 is allowed.
The Order dated 18.8.09 will stand corrected as follows-
In last paragraph, case crime no.’1376/07′ should be read as’1326/07′ and
’25 Arms Act’ should be read as ’25/4 Arms Act.’

Order Date :- 28.7.2010
T. Sinha