Allahabad High Court High Court

Bodey @ Hari Lal Pasi vs State Of U.P. on 27 January, 2010

Allahabad High Court
Bodey @ Hari Lal Pasi vs State Of U.P. on 27 January, 2010
Court No. - 52

Case :- CRIMINAL APPEAL No. - 8109 of 2009

Petitioner :- Bodey @ Hari Lal Pasi
Respondent :- State Of U.P.
Petitioner Counsel :- L.K. Pandey,P.C. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the appellant submitted that the appellant was not on bail
during trial. However, it appears that it has wrongly been mentioned in the
order dated 23.12.12009. The bail application was allowed on different
ground. Hence the prayer is to delete the sentence.

In view of the facts, in second paragraph of the order sentence ” The appellant
was on bail during trial, however, the same was never misused” is deleted in
the order dated 23.12.2009.

Accordingly, the correction application is finally disposed off.

Order Date :- 27.1.2010
Manoj