Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 258 of 2010 Petitioner :- Nafees Respondent :- State Of U.P. Petitioner Counsel :- K. K. Nirkhi Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Re:- Criminal Misc. Correction/Amendment Application No. 7992 of 2010.
Learned counsel for the applicant is permitted to make necessary correction in
the bail application.
This is an application seeking correction/amendment in the order dated
6.1.2010 passed on the bail application.
The application is allowed and the order dated 6.1.2010 is corrected as
follows:
“In the second line of the last paragraph of the order dated 6.1.2010, ‘Section
2/3 Gangster Act’ shall be read as ‘Section 3 (1) Gangster Act’.
Order Date :- 13.1.2010
vinay
Hon’ble Shashi Kant Gupta,J.
For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 7992 of 2010 making necessary corrections in the order
dated 6.1.2010.
Order Date :- 13.1.2010
vinay