Allahabad High Court High Court

Moosan @ Imtiya vs State Of U.P. on 16 July, 2010

Allahabad High Court
Moosan @ Imtiya vs State Of U.P. on 16 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16924 of 2010

Petitioner :- Moosan @ Imtiya
Respondent :- State Of U.P.
Petitioner Counsel :- M.A.Siddiqui
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 195366 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
6.7.2010 passed on the bail application.

The application is allowed and the learned counsel for the applicant is
permitted to make necessary correction in the array of the applicant. The
order dated 6.7.2010 is also corrected as follows:

” At the top of the order dated 6.7.20210, in the column of the petitioner, in
place of “Moosan alias Imtiya” it shall be read as “Moosan alias Imtiyaz”
Order Date :- 17.7.2010

MLK

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 195366 of 2010 making necessary corrections in the order
dated 6.7.2010.

Order Date :- 17.7.2010
MLK