Allahabad High Court
Shahzad vs State Of U.P. on 30 July, 2010
Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17368 of 2010 Petitioner :- Shahzad Respondent :- State Of U.P. Petitioner Counsel :- Mohd. Khalil Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This is correction application no. 214300 of 2010. After perusing the record
the order dated 20.7.2010 is hereby corrected by adding section 471 IPC in
second line of fourth paragraph of the order.
Accordingly the correction application is allowed.
Order Date :- 30.7.2010
RPD