Allahabad High Court High Court

Sunil Kumar Chung vs State Of U.P. on 12 January, 2010

Allahabad High Court
Sunil Kumar Chung vs State Of U.P. on 12 January, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 81 of 2007

Petitioner :- Sunil Kumar Chung
Respondent :- State Of U.P.
Petitioner Counsel :- Kamal Krishna
Respondent Counsel :- Govt. Advocate,A.K.Sharma,R.K.Sharma

Hon'ble Vinod Prasad,J.

Allowed.

Learned counsel for the applicant is permitted to correct the memo of appeal.

Order dated 8.12.2009 has been passed in relation to crime no. 121/1996.

The name of the appellant is corrected as “Sunil Chugh” instead of “Sunil
Kumar Chung” wherever they occur in the order.

Order Date :- 12.1.2010
AKG/-