Allahabad High Court
Smt. Ram Putia vs State Of U.P. on 12 July, 2010
Court No. - 47 Correction application no.188189 of 2010 IN Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14323 of 2010 Petitioner :- Smt. Ram Putia Respondent :- State Of U.P. Petitioner Counsel :- S.N. Yadav Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant.
This is an application for correction of the order dated 2.7.2010 in which in
the last para Section 201 IPC along with ¾ D.P. Act has not been mentioned
as well as for adding Section ¾ D.P.Act in the application for bail.
The correction application no.188189 of 2010 is allowed.
Learned counsel for the applicant is permitted to make correction in the
application for bail.
Order Date :- 12.7.2010
Gaurav