Allahabad High Court High Court

Kunwarpal And Another vs State Of U.P. on 13 January, 2010

Allahabad High Court
Kunwarpal And Another vs State Of U.P. on 13 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 398 of 2010

Petitioner :- Kunwarpal And Another
Respondent :- State Of U.P.
Petitioner Counsel :- A. R. Siddiqui,Shahabuddin
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction Application No. 9705 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, ‘Case Crime No.
1255 of 2009’ shall be read as ‘Case Crime No. 1265 of 2009’ and
Section ‘393’ IPC as Section ‘392’ IPC.
Order Date :- 13.1.2010
vinay
Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction
Application No. 9705 of 2010 making necessary corrections in the
order dated 7.1.2010.

Order Date :- 13.1.2010
vinay