Allahabad High Court High Court

Anand Kumar Pandey vs State Of U.P. on 2 April, 2010

Allahabad High Court
Anand Kumar Pandey vs State Of U.P. on 2 April, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6970 of 2010

Petitioner :- Anand Kumar Pandey
Respondent :- State Of U.P.
Petitioner Counsel :- A. K. Shukla,V. K. Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 96083 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
30.3.2010 passed on the bail application.

The application is allowed and the learned counsel for the applicant is
permitted to make necessary correction in the bail application. The order
dated 30.3.2010 is also corrected as follows:

“In third line of the last paragraph of the order dated 30.3.2010, ‘District
Ballia’ should be read as ‘District Allahabad’ ”

Order Date: 2.4.2010

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 96083 of 2010 making necessary corrections in the order
dated 30.3.2010.

Order Date :- 2.4.2010
vinay