Allahabad High Court High Court

Nadeem And Others vs State Of U.P. on 16 July, 2010

Allahabad High Court
Nadeem And Others vs State Of U.P. on 16 July, 2010
                          Court No. - 51

                          Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17071 of 2010

                          Petitioner :- Nadeem And Others
                          Respondent :- State Of U.P.
                          Petitioner Counsel :- Rahul Sripat,Aditya Vardhan
                          Respondent Counsel :- Govt. Advocate



Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 195555 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated 7.7.2010 passed on the
bail application.

The application is allowed and the learned counsel for the applicant is permitted to make
necessary correction in the bail application. The order dated 7.7.2010 is also corrected as follows:

“In the second line of the six paragraph of the order dated 7.7.2010 , Sections ” 421 and 306″ are
deleted and in their places, just after Section 307, Sections “427,324,325,504 and 506″ are added

Order Date :- 16.7.2010

MLK

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 195555 of 2010 making necessary corrections in the order
dated 7.7.2010.

Order Date :- 16.7.2010

MLK