Allahabad High Court High Court

Chotey And Another vs State Of U.P. on 21 January, 2010

Allahabad High Court
Chotey And Another vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 600 of 2010

Petitioner :- Chotey And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 14848 of 2010.
This is an application seeking correction in the order dated 7.1.2010
passed on the bail application.

The application is allowed and the order dated 7.1.2010 is corrected as
follows:

“In the last paragraph of the order dated 7.1.2010, the name ‘Hasim’
shall be read as ‘ Hasim alias Suiya’.
Order Date :- 21.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction
Application No. 14848 of 2010 making necessary corrections in the
order dated 7.1.2010.

Order Date :- 21.1.2010
vinay