Allahabad High Court
Kallu vs State Of U.P. on 13 January, 2010
Court No. - 54 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34836 of 2009 Petitioner :- Kallu Respondent :- State Of U.P. Petitioner Counsel :- R.K.Tripathi Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This is correction application no. 9732 of 2010.
After perusing the record the learned counsel for the applicant is
permitted to add section 147 I.P.C. in the memo of the bail application.
The order dated 17.12.2009 passed by the court is hereby corrected by
adding section 147 I.P.C.
This correction application is allowed.
Order Date :- 13.1.2010
N.A.