Allahabad High Court High Court

Rajendra Prasad vs State Of U.P. on 12 January, 2010

Allahabad High Court
Rajendra Prasad vs State Of U.P. on 12 January, 2010
Court No. - 54

Crl. Misc. Correction application No. 8047 of 2010

In

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34193 of 2009

Petitioner :- Rajendra Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- C.K.Bharadwaj
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

This is correction application. After perusing the record the order dated
14.12.2009 is hereby corrected by mentioning P.S. Lodha at the place of P.S.
Kidga therein.

Accordingly the correction application is allowed.

Order Date :- 12.1.2010
RPD