Allahabad High Court High Court

Ram Milan Maurya & Another vs State Of U.P. on 12 July, 2010

Allahabad High Court
Ram Milan Maurya & Another vs State Of U.P. on 12 July, 2010
Court No. - 31

Criminal Misc. Correction Application No. 182677 of 2010

         In

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15599 of 2010

Petitioner :- Ram Milan Maurya & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

Correction application no. 182677 of 2010 has been moved for making
correction in the order dated 21.06.2010 passed in Bail Application No. 15599
of 2010.

I have gone through the record and I feel that correction is necessary.

In the Bail order dated 21.06.2010 the word “applicants” shall be read at every
place where the word “applicant” has been written.

In the last paragraph, after the words “Ram Milan Maurya”, words “and
Ashish @ Adesh Kumar Maurya” shall also be read.

Similarly in the third line of the last paragraph the word “their” shall be read
in place of word “his”.

Order Date :- 9.7.2010
M/A.