Allahabad High Court High Court

Aleem vs State Of U.P. on 2 April, 2010

Allahabad High Court
Aleem vs State Of U.P. on 2 April, 2010
Court No. - 52


Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4080 of 2010

Petitioner :- Aleem
Respondent :- State Of U.P.
Petitioner Counsel :- Hasan Abidi
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant submitted that the applicant is in jail since
28.10.09. However, in the second paragraph of order dated 25.03.2010 it has
wrongly been transcribed as 20.02.1991. The dated is, accordingly, corrected
as 28.10.2010 in place of 20.02.1991.

Learned counsel for the applicant is permitted to correct the date of detention
accordingly.

Accordingly, the present correction application stand disposed of.

Order Date :- 02.4.2010

skt