Allahabad High Court
Taash Pati vs State Of U.P. on 26 July, 2010
Court No. - 49 Order on the correction application filed in Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16158 of 2010 Petitioner :- Taash Pati Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the parties.
Learned counsel for the applicant is permitted to correct the name of the
applicant.
Correction application is allowed. The order dated 15.07.2010 is corrected in
terms of the prayer made in the correction application.
Let the correction made today be incorporated in the certified copy of the
order dated 15.07.2010 if already issued.
Order Date :- 26.7.2010
YK