Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35947 of 2009 Petitioner :- Vijay Pal Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Kumar Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Re:- Criminal Misc. Correction/Amendment Application No. 13257 of
2010.
Learned counsel for the applicant is permitted to make necessary
correction in the bail application.
This is an application seeking correction/amendment in the order dated
5.1.2010 passed on the bail application.
The application is allowed and the order dated 5.1.2010 is corrected as
follows:
“In the last paragraph of the order dated 5.1.2010, Section ‘120-B’ IPC
is also added in addition to sections already mentioned in the order.
Order Date :- 21.1.2010
vinay
Hon’ble Shashi Kant Gupta,J.
For order, see order of date passed in Criminal Misc.
Correction/Amendment Application No. 13257 of 2010 making
necessary corrections in the order dated 5.1.2010.
Order Date :- 21.1.2010
vinay