Allahabad High Court
Ram Prakash Verma vs State Of U.P. on 9 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12452 of 2010 Petitioner :- Ram Prakash Verma Respondent :- State Of U.P. Petitioner Counsel :- Sujan Singh Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
The Correction Application No.186593 of 2010 is allowed.
Learned counsel for the applicant is permitted to make necessary correction in
the memo of bail application.
The order dated 19.05.2010 will stand corrected as follows :
Section 3/4 of Dowry Prohibition Act is also added along with other sections
as mentioned in last paragraph of the bail order.
Office is directed to supply a certified copy of this order to the learned
counsel for the applicant.
Order Date :- 9.7.2010
Sunil Kr. Gupta