Allahabad High Court
Bunty vs State Of U.P. on 9 July, 2010
Court No. - 55 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15210 of 2010 Petitioner :- Bunty Respondent :- State Of U.P. Petitioner Counsel :- A.K. Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard the learned counsel for the applicant, the learned AGA for State
and perused the record.
This is the correction application no.182620 of 2010.
After perusing the record, the order dated 17.6.2010 is hereby corrected
by mentioning ‘2009’ in place of ‘2010’ in the second line of second
paragraph and in the third line of the fourth paragraph of the order.
Office is directed to correct the certified copy accordingly.
Correction application is allowed.
Order Date :- 9.7.2010
Mustaqeem.