Allahabad High Court High Court

Smt. Pragya Gangwar & Others vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Smt. Pragya Gangwar & Others vs State Of U.P. & Others on 26 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12627 of 2010
Correction application No....................of 2010.
Petitioner :- Smt. Pragya Gangwar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.K. Vaish
Respondent Counsel :- Govt. Advocate,P.N. Gangwar

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

It is prayed that in the fourth line of the order dated 15.7.2010, section 376
has been erroneously mentioned instead of section 366 immediately after
expression “under sections 366….”. The prayer is allowed. Learned counsel is
permitted to rectify the error in the memo of the writ petition. The requisite
correction has been incorporated in the original order aforesaid.

Office is directed to either incorporate correction in the certified copy already
issued or to issue fresh certified copy as the case may be.

Order Date :- 26.7.2010
MH