Allahabad High Court High Court

Shrawan Kumar vs State Of U.P. on 4 August, 2010

Allahabad High Court
Shrawan Kumar vs State Of U.P. on 4 August, 2010
Court No. - 29

Case :- BAIL No. - 1290 of 2010

Petitioner :- Shrawan Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Vineet Kumar Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

This is an application for correction in the memo of bail
application as well as in the order dated 30.4.2010, which is
supported by an affidavit.

The application is allowed. Learned counsel for the applicant
shall make necessary correction, in the memo of bail
application, during the course of the day.
The order dated 30.4.2010 is corrected accordingly. The
office is directed to make correction in the certified copy of
the order dated 30.4.2010, if already issued.
Order Date :- 4.8.2010
kvg/-