Allahabad High Court High Court

Vinod vs State Of U.P. on 12 January, 2010

Allahabad High Court
Vinod vs State Of U.P. on 12 January, 2010
Court No. - 28
Criminal Misc. Correction Application no. 4772 of 2010

IN
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13460 of 2009

Petitioner :- Vinod
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Narain
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

1. The petitioner has filed an application to correct the order dated
20.11.2009.

2. The counsel for the petitioner submitted that the matter is pending before
the court of Chief Judicial Magistrate, Etah and as such in the last line of the
bail order dated 20.11.2009 instead of the words ‘Chief Judicial Magistrate
Kanshi Ram Nagar’ the words ‘Chief Judicial Magistrate, Etah’ may be read.

3. The correction application is allowed.

Order Date :- 12.1.2010
RKSh