Supreme Court of India

Kishor Kirtilal Mehta & Ors vs Vijay Kirtilal Mehta & Ors on 11 April, 2008

Supreme Court of India
Kishor Kirtilal Mehta & Ors vs Vijay Kirtilal Mehta & Ors on 11 April, 2008
Author: ………………..J.
Bench: Altamas Kabir, Mukundakam Sharma
                                    IN THE SUPREME COURT OF INDIA

                         CRIMINAL APPELLATE JURISDICTION

                          CRL.MP.NO. 6442 OF 2008
                                   IN
                         CRIMINAL APPEAL NO. 330           OF 2008



KISHOR KIRTILAL MEHTA & ORS.                          Appellant (s)

           VERSUS

VIJAY KIRTILAL MEHTA & ORS.                          Respondent(s)


                                       ORDER

This application has been filed on behalf of the respondent No.1 for correction of

certain typographical errors in the judgment delivered in the appeal on 18/02/2008.

The details of the errors have been set out in the application. Learned counsel

appearing for the appellants submits that he has gone through the application and

he has no objection to such errors being corrected.

In that view of the matter, the application is allowed. Let the

corrections be carried out in the manner indicated in the application.

Over and above the said errors, it seems there are some other

mistakes which have also come to notice after this application was filed, namely,
-2-

i) Paragraph 15 has been mentioned
twice at pages 10&12 of the judgment. Let the
paragraph at page 12 be renumbered as 15A.

ii) At page 33 of the judgement at paragraph 39 the
name of the learned senior counsel for the State
has been wrongly shown as Mr. P.B. Sawant
when it should be Mr. C.J. Sawant.

Let the said two errors be also corrected. Let a
certified copy of the corrected copy of the
judgement be given to the parties.

The corrections made in terms of this application should not stand in the way of the

application of the appellants being heard by the Bombay High Court with regard to the

examination of the documents in question, which we are told is fixed for hearing on 16th

April, 2008.

………………..J.

(ALTAMAS KABIR)

………………..J.

(MUKUNDAKAM SHARMA)
NEW DELHI;

April 11, 2008.