Allahabad High Court High Court

Bablu @ Awadhesh Yadav vs State Of U.P. on 7 January, 2010

Allahabad High Court
Bablu @ Awadhesh Yadav vs State Of U.P. on 7 January, 2010
Court No. - 49

Crl. Misc. Correction Application No. 3056 of 2010

IN

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32297 of 2009

Petitioner :- Bablu @ Awadhesh Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

This is correction Application. After perusing the record, the order dated
26.10.2009 is hereby corrected by mentioning crime No. 534 of 2008 at the
place of 534 of 2009.

Accordingly the correction application is allowed.

Order Date :- 7.1.2010
RPD