Court No. - 52 Case :- Crl.Misc. Correction Application No. 176077 of 2010 In APPLICATION U/S 482 No. - 14215 of 2010 Petitioner :- Sirajuddin Respondent :- State Of U.P And Another Petitioner Counsel :- Chandra Mohan Jha Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Learned counsel for the applicant contended that since the Court
No. and Police Station was not mentioned correctly in the prayer
of the application, hence the same has wrongly been transcribed in
last para of order dated 27.5.2010 as IX A.D.J. in place of XII
A.D.J. and Police Station as Kotwali in place of Bah.
Learned counsel for the applicant is permitted to correct the prayer
of application.
In last paragraph of the order dated 27.5.2010, P.S. Bah is
incorporated in place of Kotwali and XII A.D.J. is incorporated in
place of IX A.D.J.
Accordingly the correction application is disposed off.
Order Date :- 1.7.2010
S.A.A.Rizvi