Allahabad High Court
Vishen Srivastava vs State Of U.P. on 28 June, 2010
Court No. - 20 C.M.Application No. Nil of 2010 in re: Case :- BAIL No. - 4269 of 2010 Petitioner :- Vishen Srivastava Respondent :- State Of U.P. Petitioner Counsel :- Chandra Shekhar Sinha Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard the learned counsel for the applicant.
Application is allowed.
The applicant is permitted to make necessary corrections in the memo of bail
application, as prayed.
The bail order dated 04.06.2010 is corrected accordingly.
Office is directed to make necessary correction in the certified copy of the bail
order, if already issued.
Order Date :- 28.6.2010
Renu