Allahabad High Court
Ajay Kumar @ Ajai Yadav @ Ajai vs State Of U.P. on 4 January, 2010
Court No. - 36 Case :- CORRECTION APPLICATION NO. 344349 OF 2009 IN CRIMINAL MISC. BAIL APPLICATION No. - 31649 of 2009 Petitioner :- Ajay Kumar @ Ajai Yadav @ Ajai Respondent :- State Of U.P. Petitioner Counsel :- Sheo Ram Singh,Kuldip Singh Yadav Respondent Counsel :- Govt Advocate,A.C. Srivastava Hon'ble S.C. Agarwal,J.
Heard learned counsel for the applicant.
In the application for bail District Firozabad has been wrongly written
instead of Agra. Consequently the same mistake was repeated in bail order
dated 17.12.2009.
Correction application no. 344349 of 2009 is allowed.
In order dated 17.12.2009 passed in Criminal Misc. Bail Application No.
31649 of 2009, in the second line of the last para, the word ‘Firozabad’ be
replaced by the word ‘Agra’.
Original order amended accordingly.
Learned counsel for the applicant is permitted to correct the bail
application.
Order Date :- 4.1.2010
KU