Allahabad High Court High Court

Mehrunnisha vs State Of U. P. on 18 January, 2010

Allahabad High Court
Mehrunnisha vs State Of U. P. on 18 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 715 of 2010

Petitioner :- Mehrunnisha
Respondent :- State Of U. P.
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Learned counsel for the applicant is permitted to make necessary correction in
the bail application as he points out that this is a case under Section 306 I.P.C
which is a minor bail.

After the necessary correction, it may be placed before the appropriate
Bench.

Order Date :- 18.1.2010
sfa/