Allahabad High Court High Court

Prem vs State Of U.P. on 8 July, 2010

Allahabad High Court
Prem vs State Of U.P. on 8 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16573 of 2010

Petitioner :- Prem
Respondent :- State Of U.P.
Petitioner Counsel :- Shashank Kumar,Rajeev Sisodia
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 184412 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
3.7.2010 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 3.7.2010 is also corrected as follows:

“In the last paragraph of the order dated 3.7.2010, ‘P.S. Najibabad’ should
be read as ‘P.S. Nangal’ ”

Order Date: 8.7.2010.

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 184412 of 2010 making necessary corrections in the order
dated 3.7.2010.

Order Date :- 8.7.2010
vinay