1
R.P No.51/2010
11.02.2010
Shri Rajesh Patel learned counsel for the petitioner.
It is contended by the learned counsel for the petitioner that
in the order dated 22.12.2009 passed in W.P No.9034/2009 (S) the
dates have wrongly been mentioned. It is submitted that initially the
date of birth recorded in the petitioner’s record was 1.1.1957 which
was subsequently changed to 6.2.1950.
From a perusal of the record it is apparent that the
submissions of the learned counsel for the petitioner are correct.
In the circumstances, the order dated 22.12.2009 passed in
W.P No.9034/2009 (S) is modified to the extent that in place of
6.1.1950 and 1.1.1950, wherever it is mentioned in the order, shall
be read as “6.2.1950” and in place of 6.1.1957 it shall be read as
“1.1.1957”.
The order dated 22.12.2009 passed in W.P No.9034/2009
(S) stands modified accordingly. This order shall be read as part of
the order dated 22.12.2009 and as and when certified copies of the
order dated 22.12.2009 are applied for, a copy of this order shall
also be supplied alongwith the aforesaid order.
A copy of this order be placed in the record of W.P
No.9034/2009 (S).
With the aforesaid modification the review petition stands
disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-