Allahabad High Court
Babloo @ Raju vs State Of U.P. on 14 July, 2010
Court No. - 20 Case :- BAIL No. - 4420 of 2010 Petitioner :- Babloo @ Raju Respondent :- State Of U.P. Petitioner Counsel :- Anil Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard.
This application has been moved by the accused applicant for correction in
the memo of bail application as well as in the bail order dated 29.06.2010,
which is supported by an affidavit.
The application is allowed and the accused applicant is permitted to make
correction, as per prayer, in the memo of bail application.
The order dated 29.06.2010 is corrected accordingly. Office is directed to
make correction in the certified copy of the order dated 29.06.2010, if already
issued.
Order Date :- 14.7.2010
Sanjay
Crl.M.Appln. 66036 of 2010