Allahabad High Court
Sobaran Giri vs State Of U.P. on 2 August, 2010
Court No. - 29 C.M.A. No. 63349 of 2010 In Re : Case :- BAIL No. - 4071 of 2010 Petitioner :- Sobaran Giri Respondent :- State Of U.P. Petitioner Counsel :- Shaquiel Ahmad,Mohd.Tayyab Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard.
This application has been moved by the learned counsel for the
accused applicant for correction in the memo of bail application as
well as in the bail order dated 24.05.2010, which is supported by
an affidavit.
The application is allowed and the accused applicant is permitted
to make correction, as per prayer, in the memo of bail application.
The order dated 24.05.2010 is corrected accordingly. Office is
directed to make correction in the certified copy of the order dated
24.05.2010, if already issued.
Order Date :- 2.8.2010
Kan