Allahabad High Court
Dilip vs State Of U.P. on 2 April, 2010
Court No. - 31 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 3136 of 2010 Petitioner :- Dilip Respondent :- State Of U.P. Petitioner Counsel :- Kittikar Pande Respondent Counsel :- Govt Advocate Hon'ble Ra°esh Chandra,J.
The typed copy of the FIR is not as per the original and it contains so many
mistakes.
Learned counsel for the applicant is directed to file a correct Version of the
original FIR.
List in the next cause list.
Order Date :- 2.4.2010
Prabhat