Allahabad High Court High Court

Annu Alias Anil Kumar vs State Of U.P. on 21 January, 2010

Allahabad High Court
Annu Alias Anil Kumar vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 45 of 2010

Petitioner :- Annu Alias Anil Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- V. S. Shukla
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction/Amendment Application No. 14844 of
2010.

Learned counsel for the applicant is permitted to make necessary
corrections in the bail application.
This is an application seeking correction/amendment in the order dated
6.1.2010 passed on the bail application.

The application is allowed and the order dated 6.1.2010 is corrected as
follows:

“In the last paragraph of the order dated 6.1.2010, Section ‘504’ IPC
shall be read as Section ‘506’ IPC‘.
Order Date :- 21.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc.
Correction/Amendment Application No. 14844 of 2010 making
necessary corrections in the order dated 6.1.2010.
Order Date :- 21.1.2010
vinay