Allahabad High Court High Court

Rajendra Singh vs State Of U.P. on 19 January, 2010

Allahabad High Court
Rajendra Singh vs State Of U.P. on 19 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 838 of 2010

Petitioner :- Rajendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mahendra Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 13278 of 2010.

This is an application seeking correction in the order dated 11.1.2010 passed
on the bail application.

The application is allowed and the order dated 11.1.2010 is corrected as
follows:

“In the last paragraph of the order dated 11.1.2010, ‘Section 2/3 (1) of U.P.
Gangsters and Anti Social Activities (Prevention) Act, 1986’ shall be read as
‘Section 2/3 of U.P. Gangsters and Anti Social Activities (Prevention) Act,
1986’ and the name ‘Raj Bahadur’ as ‘ Rejendra Singh’.

Order Date :- 19.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction Application
No. 13278 of 2010 making necessary corrections in the order dated
11.1.2010.

Order Date :- 19.1.2010
vinay