Allahabad High Court High Court

Vijay Pal vs State Of U.P. on 21 January, 2010

Allahabad High Court
Vijay Pal vs State Of U.P. on 21 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35947 of 2009

Petitioner :- Vijay Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction/Amendment Application No. 13257 of
2010.

Learned counsel for the applicant is permitted to make necessary
correction in the bail application.
This is an application seeking correction/amendment in the order dated
5.1.2010 passed on the bail application.

The application is allowed and the order dated 5.1.2010 is corrected as
follows:

“In the last paragraph of the order dated 5.1.2010, Section ‘120-B’ IPC
is also added in addition to sections already mentioned in the order.
Order Date :- 21.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc.
Correction/Amendment Application No. 13257 of 2010 making
necessary corrections in the order dated 5.1.2010.
Order Date :- 21.1.2010
vinay