Allahabad High Court High Court

Pramod Singh @ Vinod Kumar Aarakh vs State Of U.P. on 21 July, 2010

Allahabad High Court
Pramod Singh @ Vinod Kumar Aarakh vs State Of U.P. on 21 July, 2010
Court No. - 23

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8737 of 2010
Ref :- Correction Application No.201363 of 2010.

Petitioner :- Pramod Singh @ Vinod Kumar Aarakh
Respondent :- State Of U.P.
Petitioner Counsel :- Mangala Prasad Rai
Respondent Counsel :- Govt Advocate

Hon'ble Naheed Ara Moonis,J.

Heard the learned counsel for the applicant, the learned AGA for State
and perused the record.

This is the correction application no.201363 of 2010.

After perusing the record, the order dated 14.5.2010 is hereby corrected
by mentioning ‘Pramod Singh alias Vinod Kumar’ in place of ‘Ram
Shankar alias Shankar’ in the third line of the third paragraph of the
order and by mentioning ‘581’ in place of ‘583’ in the fourth line of the
third paragraph of the order.

Office is directed to correct the certified copy accordingly.

Correction application is allowed.

Order Date :- 21.7.2010
Mustaqeem.