Court No. - 28 Case :- BAIL No. - 5309 of 2010 Petitioner :- Dinesh & Another Respondent :- State Of U.P. Petitioner Counsel :- M.L. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The learned counsel for the applicant submitted that due to typographical
error section 506 has been transcribed in place of section 504 IPC in the bail
application as well as in the order dated 16.7.2010.
The correction application is allowed.
The applicant is permitted to make correction in the bail application.
In the bail order dated 16.7.2010 in the second line of the fifth paragraph
sections 504 may be read in place of section 506.
The order dated 16.7.2010 stands modified accordingly.
Order Date :- 23.7.2010
MTA