Allahabad High Court
Anil Kumar vs State Of U.P. on 22 January, 2010
Court No. - 24 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32139 of 2009 Petitioner :- Anil Kumar Respondent :- State Of U.P. Petitioner Counsel :- S.K.Mishra Respondent Counsel :- Govt Advocate Hon'ble Naheed Ara Moonis,J.
The learned counsel for the applicant is permitted to make necessary
corrections in the bail application.
Correction Application allowed.
Necessary corrections have been made by me in the original order
today. Office is directed to correct the certified copy accordingly.
Order Date :- 22.1.2010
Mustaqeem.