Allahabad High Court High Court

Shilendra @ Sheelu vs State Of U.P. on 22 July, 2010

Allahabad High Court
Shilendra @ Sheelu vs State Of U.P. on 22 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17644 of 2010

Petitioner :- Shilendra @ Sheelu
Respondent :- State Of U.P.
Petitioner Counsel :- Kameshwar Singh
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 202986 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
13.7.2010 passed on the bail application.

The application is allowed and the learned counsel for the applicant is
permitted to make necessary correction in the bail application. The order
dated 13.7.2010 is also corrected as follows:

“In the last paragraph of the order dated 13.7.2010, ‘ Case Crime No 921 of
2009’ should be read as ‘Case Crime No. 1039 of 2009 ‘ ”

Order Date: 22.7.2010.

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 202986 of 2010 making necessary corrections in the order
dated 13.7.2010.

Order Date :- 22.7.2010
vinay