Allahabad High Court High Court

Suraj Alias Satendra vs State Of U.P. on 21 January, 2010

Allahabad High Court
Suraj Alias Satendra vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 324 of 2010

Petitioner :- Suraj Alias Satendra
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjeev Kumar Trivedi
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 14837 of 2010.
This is an application seeking correction in the order dated 6.1.2010
passed on the bail application.

The application is allowed and the order dated 6.1.2010 is corrected as
follows:

“In the second line of the second paragraph the order dated 6.1.2010,
the word ‘112 k.gs’. shall be read as ‘112 grams’ and in the last
paragraph ‘section 8/20 N.D.P.S.Act’ as ‘Section 18/20 N.D.P.S. Act’ .
Order Date :- 21.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction
Application No. 14837 of 2010 making necessary corrections in the
order dated 6.1.2010.

Order Date :- 21.1.2010
vinay