Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 641 of 2010 Petitioner :- Rajman Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Kumar Srivastava Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Re:- Criminal Misc. Correction Application No. 22775 of 2010.
This is an application seeking correction in the order dated 7.1.2010 passed on
the bail application.
The application is allowed and the order dated 7.1.2010 is corrected as
follows:
“In the last paragraph of the order dated 7.1.2010, ‘Section 2/3 of U.P.
Gangster and Anti Social Activities (Prevention) Act, 1986’ shall be read as
‘Section 3 (1) of U.P. Gangster and Anti Social Activities (Prevention) Act,
1986’ and apart from the aforesaid section ‘section 60 (2) 63 Excise Act’ is
also added in the above order.
Order Date :- 28.1.2010
vinay
Hon’ble Shashi Kant Gupta,J.
For order, see order of date passed in Criminal Misc. Correction Application
No. 22775 of 2010 making necessary corrections in the order dated 7.1.2010.
Order Date :- 28.1.2010
vinay