Allahabad High Court
Naved Khan vs State Of U.P. on 16 July, 2010
Court No. - 20 Case :- BAIL No. - 845 of 2009 Petitioner :- Naved Khan Respondent :- State Of U.P. Petitioner Counsel :- J.N. Pandey Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Heard.
This application has been moved by the accused applicant for correction
in the memo of bail application as well as in the bail order dated 20.
8.2009, which is supported by an affidavit.
The application is allowed and the accused applicant is permitted to
make correction, as per prayer, in the memo of bail application.
The order dated 20.08.2009 is corrected accordingly. Office is directed
to make correction in the certified copy of the order dated 20.08.2009 if
already issued.
Order Date :- 16.7.2010
Sanjay
Crl.M.Appln. No. 69014 of 2010