Allahabad High Court High Court

Ajai Kumar Gupta vs State Of U.P. on 16 June, 2010

Allahabad High Court
Ajai Kumar Gupta vs State Of U.P. on 16 June, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14696 of 2010

Petitioner :- Ajai Kumar Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- Ali Hasan,Istiyaq Ali
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the applicant and learned AGA.
This is the correction application No. 170528 of 2010, after perusing the
record, the order dated 11.6.2010 is hereby corrected by mentioning word ‘put
up’ in place of word ‘list’ and adding word ‘as fresh’ in the fifth line of the
order.

Accordingly, the correction application is allowed.
Order Date :- 16.6.2010
AN