Allahabad High Court High Court

Om Prakash Singh vs State Of U.P. on 2 April, 2010

Allahabad High Court
Om Prakash Singh vs State Of U.P. on 2 April, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7266 of 2010

Petitioner :- Om Prakash Singh
Respondent :- State Of U.P.
Petitioner Counsel :- R. K. Param Hans Singh
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta, J.

Re: Crl. Misc. Correction Application No. 96090 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction in the order dated 29.2.2010 passed
on the bail application.

It is submitted by learned counsel for the applicant that the order dated
29.2.2010, in fact, was passed on 29.3.2010 but inadvertently, the date
29.2.2010 has been transcribed in the bottom of the said order instead of the
date 29.3.2010.

In view of the above, the application is allowed and the order dated 29.2.2010
is corrected as follows:

“The Order date ‘29.2.2010’ mentioned at the bottom of the said order should
be read as Order date ‘29.3.2010’ ”

Order Date :- 2.4.2010

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction Application
No. 96090 of 2010 making necessary corrections in the order dated
29.2.2010.

Order Date :- 2.4.2010
vinay