Allahabad High Court
Sukhpal Singh vs State Of U.P. on 9 August, 2010
Court No. - 10 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20430 of 2010 Petitioner :- Sukhpal Singh Respondent :- State Of U.P. Petitioner Counsel :- Anurag Pathak Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Re: Crl. Misc. Correction Application No. 227528 of 2010.
Heard learned counsel for the applicant.
This is an application seeking correction in the order dated 4.8.2010 passed
on the bail application.
The application is allowed and the order dated 4.8.2010 is corrected as
follows:
“In the last paragraph of the order dated 4.8.2010 , ‘District Bulandshahar ‘
should be read as ‘District Saharanpur ‘ ”
Order Date :- 9.8.2010
vinay
Hon’ble Shashi Kant Gupta,J.
For order, see order of date passed in Criminal Misc. Correction Application
No. 227528 of 2010 making necessary corrections in the order dated
4.8.2010.
Order Date :- 9.8.2010
vinay