Allahabad High Court High Court

Mumtaz Ali vs State Of U.P. on 23 July, 2010

Allahabad High Court
Mumtaz Ali vs State Of U.P. on 23 July, 2010
Court No. - 28

Case :- BAIL No. - 5400 of 2010

Petitioner :- Mumtaz Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Suresh Chandra Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The learned counsel for the applicant submitted that due to typographical
error in the first paragraph of the order dated 21.7.2010 the words “rejoinder
affidavit” have been wrongly transcribed in place of the words
“supplementary affidavit” and in the sixth paragraph of the order section 2/3
of the U.P. Gangster and Anti Social Activities (Prevention) Act has been
typed in place of section 2/3(I) of the U.P. Gangster and Anti Social Activities
(Prevention) Act.

The correction application is allowed.

In the bail order dated 21.7.2010 in the first paragraph of the order the words
“supplementary affidavit’ in place of ‘rejoinder affidavit’ and in the sixth
paragraph “section 2/3(I) of the U.P. Gangster and Anti Social Activities
(Prevention) Act” in place of “section 2/3 of the U.P. Gangster and Anti
Social Activities (Prevention) Act” may be read.
The order dated 21.7.2010 stands modified accordingly.
Order Date :- 23.7.2010
MTA