Allahabad High Court
Satish Kumar vs State Of U.P. on 3 August, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18718 of 2010 Petitioner :- Satish Kumar Respondent :- State Of U.P. Petitioner Counsel :- Rakesh Bhatt Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
The Correction application no. 218651 of 2010 is allowed.
Learned counsel for the applicant is permitted to correct the father’s name of
the applicant in the memo of bail application.
Office is directed to supply a certified copy of this order to the learned
counsel for the applicant.
Order Date :- 3.8.2010
Masarrat