High Court Madhya Pradesh High Court

Subhash Sarvan vs The State Of Madhya Pradesh on 6 December, 2010

Madhya Pradesh High Court
Subhash Sarvan vs The State Of Madhya Pradesh on 6 December, 2010
                                                                                1


                                          M.C.C. No. 1768 / 2010
06/12/2010

:

Shri Radhelal Gupta, learned counsel for the applicant.
Shri J.K. Jain, learned Dy. Government Advocate for the
non-applicants.

This application has been filed for correcting certain
typing error in the order dated 22/11/2010 passed by this Court
in W.P. No.15963/2007(s).

It is stated that petitioner is performing duties of
“Sanitary Supervisor” and claims benefit of appointment to the
post of “Sanitary Supervisor”, but inadvertently it is shown that
petitioner is entrusted with duties of Chowkidaar and was
seeking regularization of work on the post of Chowkidaar.

Keeping in view averments made in the application, this
application is allowed. Order passed by this Court in W.P.
No.15963/2007 is corrected to the effect that the words
appearing in the said order indicating the petitioner to be
working as Chowkidar and seeking regularization for
Chowkidar be read as petitioner is working and discharging the
duties of Sanitary Supervisor and claims regularization on the
post of Sanitary Supervisor.

With the aforesaid modification to the order, the
application stands allowed and disposed of.

Certified copy as per rules.

(Rajendra Menon)
Judge
ss* .

. Subhash Sarvan Vs. State of M.P. & Ors.