Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar vs State Of U.P. And Another
2016 Latest Caselaw 2026 ALL

Citation : 2016 Latest Caselaw 2026 ALL
Judgement Date : 28 April, 2016

Allahabad High Court
Arun Kumar vs State Of U.P. And Another on 28 April, 2016
Bench: Vipin Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 46
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12829 of 2016
 

 
Applicant :- Arun Kumar
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Arvind Nath Agrawal
 
Counsel for Opposite Party :- G.A.,Gyan Prakash
 

 
Hon'ble Vipin Sinha,J.

Criminal Misc. Correction Application

Heard learned counsel for the applicant.

Learned counsel for the applicant is permitted to make necessary correction in the prayer clause during the course of the day.

In the last line of last paragraph of the order dated 25.4.16 after the words District Ghaziabad, the sentence "in R.C. No. DST/2013/S/0012, Sections 120-B, 419, 420, 511, 468, 471, 474  IPC, Police Station CBI STF New Delhi in case no. 7/15." be also read.

Accordingly, the correction application is allowed.

Office is directed to issue a certified copy of the order accordingly. 

Order Date :- 28.4.2016

Anand

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter