Allahabad High Court High Court

Rameshwar vs State Of U.P. on 6 July, 2010

Allahabad High Court
Rameshwar vs State Of U.P. on 6 July, 2010
Court No. - 47
Criminal Misc. Correction Application No. 181448 of 2010

IN
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13684 of 2010

Petitioner :- Rameshwar
Respondent :- State Of U.P.
Petitioner Counsel :- Ravi Shanker Tiwari,Radhey Shyam Shukla
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Learned counsel for the applicant is permitted to make necessary correction in
the bail application.

The order dated 27.5.2010will stand corrected as follows:-

On page one in the paragraph-6 in the second line ‘ Jalalabad ‘ should
be read as ‘ Katra’ .

Office is directed to supply the certified copy of this order to the learned
counsel for the applicant.

Order Date :- 6.7.2010
Aks