Allahabad High Court High Court

Wahid vs State Of U.P. on 15 June, 2010

Allahabad High Court
Wahid vs State Of U.P. on 15 June, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14280 of 2010

Petitioner :- Wahid
Respondent :- State Of U.P.
Petitioner Counsel :- Preet Pal Singh Rathore
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Heard learned counsel for the appellant and learned AGA.
This is the correction application No. 169503 of 2010, after
perusing the record, the order dated 7.6.2010 is hereby corrected by
mentioning the year ‘2009’ in place of ‘2010’ in the fourth line of the
order.

Accordingly, the correction application is allowed.
Order Date :- 15.6.2010
AN