1
Review Petition No. 749 / 2010
06/12/2010
:
Shri Sanjay Tamrakar, learned counsel for the
applicants.
Shri J.K. Jain, Dy. Government Advocate for the
non-applicants.
This application has been filed for making certain
corrections in the order dated 01/10/2010 passed by this
Court in W.P. No.13147/2010(s).
It is pointed out that the particulars with regard to
working of applicants No.7, 8, 9 and 10 have been wrongly
mentioned in the writ petition and it be corrected.
Having heard learned counsel for the applicants, it is
seen that the particulars of these 4 applicants were wrongly
mentioned in the cause title of the writ petition itself, which
has been reproduced in the order. Once petitioner has
mentioned all particulars of these persons wrongly in the
cause-title, then after disposal of the writ petition the cause
title cannot be corrected, as it would amount to correction
the writ petition itself and such an amendment in the writ
petition after its disposal cannot be permitted.
In that view of the matter, I am not inclined to permit
any correction in the writ petition after disposal of the writ
2
petition, instead liberty is granted to the applicants No.7
Kuldeep Joshi, 8 Narendra Singh Chouhan, 9 Zamin Ali
and 10 Virendra Kumar Asthana to file a separate petition
claiming the same relief after indicating their correct
particulars.
With the aforesaid liberty in the application as
indicated hereinabove the application stands disposed of.
Certified copy as per rules.
(Rajendra Menon)
Judge
ss*
Rajkumar Goyal & Ors. Vs. State of M.P. & Ors.