Allahabad High Court High Court

Anil vs State Of U.P. on 6 August, 2010

Allahabad High Court
Anil vs State Of U.P. on 6 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4552 of 2010

Petitioner :- Anil
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Sharma,Mamta Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellant and the learned A.G.A.
This is correction application no. 224114 of 2010.
After perusing the record, the learned counsel for the appellant is
permitted to correct the memo of bail application by adding S.T.No. 431
of 2009.

The order dated 15.7.2010 is hereby corrected by adding S.T. No. 431 of
2009 in the second line of the third paragraph of the order.
Accordingly the correction application is allowed.
Order Date :- 6.8.2010
N.A.