High Court Patna High Court - Orders

State Of Bihar Thro. The Colle vs Sheo Narayan Singh on 17 August, 2010

Patna High Court – Orders
State Of Bihar Thro. The Colle vs Sheo Narayan Singh on 17 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  FA No.402 of 1997
                              STATE OF BIHAR THRO. THE COLLE
                                           Versus
                                   SHEO NARAYAN SINGH
                                         -----------

22. 17.08.2010 This first appeal has been listed under the heading

to be mentioned at the instance of the respondent.

The learned counsel appearing for the respondent

submitted that the appeals were filed against the judgment and

decree passed by the Land Acquisition Judge and this Court

while disposing of the bunch of first appeals dismissing the first

appeals, confirmed the judgment and award passed by the

Learned Acquisition Judge but at paragraph 26 of the judgment

because of typographical mistake in place of Land Acquisition

Judge it has been typed as Land Acquisition Officer.

Perused the judgment and paragraph 26 of the

judgment dated 28.4.2010 passed by this Court while disposing

of the first appeals. It appears that it is only a typing mistake.

Therefore, in paragraph 26 the sentence ‘Land Acquisition

Officer’ shall be read as ‘Land Acquisition Judge’. Accordingly,

paragraph 26 of the judgment stand corrected. This order shall

form part of the judgment dated 28.4.2010.

(Mungeshwar Sahoo, J)
S.S.