Allahabad High Court High Court

Smt. Memi vs State Of U.P. on 12 August, 2010

Allahabad High Court
Smt. Memi vs State Of U.P. on 12 August, 2010
Court No. - 10

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20582 of 2010

Petitioner :- Smt. Memi
Respondent :- State Of U.P.
Petitioner Counsel :- Ramesh Chand Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction/Amendment Application No. 232324 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction/amendment in the order dated
5.8.2010 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 5.8.2010 is also corrected as follows:

“In the first line of the fourth paragraph of the order dated 5.8.2010 the Case
Crime No. ‘533 of 2010’ shall be read as Case Crime No. ‘ 533 of 2009”.

Order Date :- 12.8.2010
MLK

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 232324 of 2010 making necessary corrections in the order
dated 5.8.2010.

Order Date :- 12.8.2010
MLK