Allahabad High Court High Court

Afsar vs State Of U.P. on 9 July, 2010

Allahabad High Court
Afsar vs State Of U.P. on 9 July, 2010
Court No. - 55

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15237 of 2010

Petitioner :- Afsar
Respondent :- State Of U.P.
Petitioner Counsel :- Onkar Nath
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard the learned counsel for the applicant, the learned AGA for State
and perused the record.

This is the correction application no.177402 of 2010.

The learned counsel for the applicant prays for and is permitted to make
the necessary correction in the bail application.

After perusing the record, the order dated 18.6.2010 is hereby corrected
by mentioning ‘8/22′ in place of ’18/22’ in the second line of the second
paragraph and in the second line of the fourth paragraph of the order.

Office is directed to correct the certified copy accordingly.

Correction application is allowed.

Order Date :- 9.7.2010
Mustaqeem.