Allahabad High Court High Court

Sheo Narain Gupta vs State Of U.P. on 5 January, 2010

Allahabad High Court
Sheo Narain Gupta vs State Of U.P. on 5 January, 2010
In Chamber
Correction application no. 347682

IN

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32851 of 2009

Petitioner :- Sheo Narain Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- S.R. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that due to typographical
error , sections18/22 of the Drugs and Cosmetic Act have been mentioned in
the bail application instead of sections 18/27 of Drugs and Cosmetic Act. The
counsel for the applicant is permitted to make correction in the bail
application.

In the last paragraph of the bail order dated 14.12.2009 sections 18/27 of the
Drugs and Cosmetic Act may be read in place of sections 18/22 of the Drugs
and Cosmetic Act. The bail order dated 14.12.2009 rendered in criminal misc.
bail application no. 32851 of 2009 may be read with this modification.

Order Date :- 5.1.2010
MTA