Allahabad High Court High Court

Yogesh vs State Of U.P. on 7 July, 2010

Allahabad High Court
Yogesh vs State Of U.P. on 7 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34435 of 2009

Petitioner :- Yogesh
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Kumar Upadhyay
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Re: Crl. Misc. Correction Application No. 182617 of 2010.

Heard learned counsel for the applicant.

This is an application seeking correction in the order dated 7.5.2010 passed on
the bail application.

The application is allowed and the order dated 7.5.2010 is corrected as
follows:

“In the second line of the last paragraph of the order dated 7.5.2010, Section
‘457’ IPC is also added in addition to sections already mentioned in the order.

Order Date: 7.7.2010.

vinay

Hon’ble Shashi Kant Gupta,J.

For order, see order of date passed in Criminal Misc. Correction Application
No. 182617 of 2010 making necessary corrections in the order dated
7.5.2010.

Order Date :- 7.7.2010
vinay