Allahabad High Court High Court

Dinesh Yadav vs State Of U.P. on 16 July, 2010

Allahabad High Court
Dinesh Yadav vs State Of U.P. on 16 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11292 of 2010

Petitioner :- Dinesh Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Shiva Jee Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No.193523 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
11.5.2010 passed on the bail application.
The application is allowed and the learned counsel for the applicant is
permitted to make necessary correction in the bail application. The order
dated 11.5.2010 is also corrected as follows :

“In the third line of the fourth paragraph of the order dated 11.5.2010 , ‘P.S.
Nawabganj and District Allahabad’ should be read as ‘P.S. Kunda and
District Pratapgarh’ respectively “.
Order Date :- 16.7.2010
MLK

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 193523 of 2010 making necessary corrections in the order
dated 11.5.2010.

Order Date :- 16.7.2010
MLK