Allahabad High Court
Iliyas vs State Of U.P. on 22 January, 2010
Court No. - 25 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33146 of 2009 Petitioner :- Iliyas Respondent :- State Of U.P. Petitioner Counsel :- Harikesh Kumar Gupta Respondent Counsel :- Govt Advocate Hon'ble Rajesh Chandra,J.
Correction application no. 348736/2009 has been filed with a prayer that the
applicant may be permitted to add Section 411 in bail application no.
33146/2009.
The applicant is permitted to add Section 411 in the aforesaid bail application.
The bail application has been corrected and as a consequence the bail order
dated 16.12.2009 also requires corrections.
The application is allowed.
In the bail order dated 16.12.2009 figure 411 shall be read after the figures
457, 380.
Order Date :- 22.1.2010
Naresh