Allahabad High Court High Court

Hari Singh vs State Of U.P on 23 July, 2010

Allahabad High Court
Hari Singh vs State Of U.P on 23 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17557 of 2010

Petitioner :- Hari Singh
Respondent :- State Of U.P
Petitioner Counsel :- Ram Sanehi Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 202703 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
12.7.2010 passed on the bail application.

The application is allowed and the learned counsel for the applicant is
permitted to make necessary correction in the bail application. The order
dated 12.7.2010 is also corrected as follows:

In the second line of the last paragraph of the order dated 12.7.2010, ‘P. S.
Quarsi.’ should be read as ‘Police Station G.R.P., Aligarh’

Order Date: 23.7.2010.

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 202703 of 2010 making necessary corrections in the order
dated 12.7.2010.

Order Date :- 23.7.2010
vinay