Allahabad High Court High Court

Gayasuddin vs State Of U.P. on 3 July, 2010

Allahabad High Court
Gayasuddin vs State Of U.P. on 3 July, 2010
In Chamber

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15272 of 2010

Petitioner :- Gayasuddin
Respondent :- State Of U.P.
Petitioner Counsel :- Irshad Ahmad
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.176372 of 2010.

The learned counsel for the applicant is permitted to make necessary
correction in the bail application.

After perusing the record, the order dated 18.6.2010 is hereby corrected
by mentioning ‘be released on bail’ in the fourth line of sixth paragraph
of the order.

Office is directed to correct the certified copy accordingly.

Accordingly, the correction application is allowed.

Order Date :- 3.7.2010
Mustaqeem.