Allahabad High Court High Court

Nadeem vs State Of U.P. on 25 January, 2010

Allahabad High Court
Nadeem vs State Of U.P. on 25 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33758 of 2009

Petitioner :- Nadeem
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction/Amendment Application No. 17379 of
2010.

Learned counsel for the applicant is permitted to make necessary
correction in the bail application.
This is an application seeking correction/amendment in the order dated
17.12.2009 passed on the bail application.

The application is allowed and the order dated 17.12.2009 is corrected
as follows:

“In the second line of the last paragraph of the order dated 17.12.2009,
‘P.S. Banna Devi’ shall be read as ‘P.S. Civil Lines’.
Order Date :- 25.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc.
Correction/Amendment Application No. 17379 of 2010 making
necessary corrections in the order dated 17.12.2009.
Order Date :- 25.1.2010
vinay