Allahabad High Court High Court

Rahees @ Khudda vs State Of U.P. on 15 July, 2010

Allahabad High Court
Rahees @ Khudda vs State Of U.P. on 15 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8496 of 2010

Petitioner :- Rahees @ Khudda
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Criminal Misc. (Correction) Application No. 193517 of 2010.

This is an application seeking correction in the order dated 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, and the order
dated 15.4.2010 is corrected as follows:

“In the first line of the fourth paragraph of the order dated 15.4.2010 the
Crime No. ” 736 of 2009′ shall be read as ‘ 912 of 2009’.

Order Date :- 15.7.2010

MLK

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. (Correction) Application
No. 193517 of 2010 making necessary corrections in the order dated
15.4.2010.

Order Date :- 15.7.2010
MLK