Allahabad High Court High Court

Madan vs State Of U.P. on 29 January, 2010

Allahabad High Court
Madan vs State Of U.P. on 29 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33474 of 2009

Petitioner :- Madan
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Jatan Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 24845 of 2010.

This is an application seeking correction in the order dated 25.1.2010 passed
on the bail application.

The application is allowed and the order dated 25.1.2010 is corrected as
follows:

“In the first line of the last paragraph of the order dated 25.1.2010, ‘Case
Crime No. 44 of 2009’ shall be read as ‘Case Crime No. 44 of 2001”

Order Date :- 29.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 24845 of 2010 making necessary corrections in the order
dated 25.1.2010.

Order Date :- 29.1.2010
vinay