Allahabad High Court High Court

Yogendra Singh vs State Of U.P. on 13 January, 2010

Allahabad High Court
Yogendra Singh vs State Of U.P. on 13 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35972 of 2009

Petitioner :- Yogendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Piyush Dubey
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re:- Criminal Misc. Correction/Amendment Application No. 9713 of 2010.

This is an application seeking correction/amendment in the order dated
5.1.2010 passed on the bail application.

Learned counsel for the applicant is permitted to make necessary corrections
in the bail application.

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

“In the first line of the last paragraph of the order dated 5.1.2010, ‘Case
Crime No. 309 of 2008’ shall be read as ‘Case Crime No. 309 of 2009”

Order Date :- 13.1.2010
vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction/Amendment
Application No. 9713 of 2010 making necessary corrections in the order
dated 5.1.2010.

Order Date :- 13.1.2010
vinay