Allahabad High Court High Court

Sandeep Prajpati @ Kalia vs The State Of U.P. on 23 July, 2010

Allahabad High Court
Sandeep Prajpati @ Kalia vs The State Of U.P. on 23 July, 2010
Court No. - 20

Case :- BAIL No. - 3791 of 2010

Petitioner :- Sandeep Prajpati @ Kalia
Respondent :- The State Of U.P.
Petitioner Counsel :- Shiv Pal Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Raj Mani Chauhan,J.

Heard.

This application has been moved by the accused applicant for correction in
the memo of bail application as well as in the order dated 28.6.2010, which is
supported by an affidavit.

The application is allowed and the learned counsel for the accused applicant is
permitted to make correction in the memo of bail application. The order dated
28.6.2010 is corrected accordingly. Office is directed to make correction in
the certified copy of the order dated 28.6.2010, if already issued.

Order Date :- 23.7.2010
Sanjay