Allahabad High Court High Court

Arvind Yadav vs State Of U.P. on 13 July, 2010

Allahabad High Court
Arvind Yadav vs State Of U.P. on 13 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17280 of 2010

Petitioner :- Arvind Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Shoeb Khan
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction Application No. 189833 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction in the order dated 8.7.2010 passed
on the bail application.

The application is allowed and the order dated 8.7.2010 is corrected as
follows:

“In the second line of the last paragraph of the order dated 8.7.2010 , ‘(S. T.
No. 30 of 2009) ‘ should be read as ”(Gangster Trial No. 30 of 2009)’ and in
the third line ‘P.S. Gagatha’ as ‘P.S. Gagaha’ .

Order Date:- 13.7.2010

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction Application
No. 189833 of 2010 making necessary corrections in the order
dated 8.7.2010.

Order Date :- 13.7.2010
vinay