Allahabad High Court High Court

Dinesh Kumar vs State Of U. P. on 19 January, 2010

Allahabad High Court
Dinesh Kumar vs State Of U. P. on 19 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 748 of 2010

Petitioner :- Dinesh Kumar
Respondent :- State Of U. P.
Petitioner Counsel :- Ashish Jaiswal,Randhir Jain
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 13266 of 2010.

This is an application seeking correction in the order dated 8.1.2010 passed on
the bail application.

The application is allowed and the order dated 8.1.2010 is corrected as
follows:

“In the second line of the last paragraph of the order dated 8.1.2010, Section
‘324’ IPC is also added in addition to Sections 307, 323, 325, 504, 506 IPC.

Order Date :- 19.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction Application
No. 13266 of 2010 making necessary corrections in the order dated 8.1.2010.

Order Date :- 19.1.2010
vinay