Allahabad High Court
I.I.M.T. Medical College And … vs Union Of India And Others on 18 June, 2010
Court No. - 10 Case :- WRIT - C No. - 35579 of 2010 Petitioner :- I.I.M.T. Medical College And Hospital Respondent :- Union Of India And Others Petitioner Counsel :- Punit Kumar Gupta Respondent Counsel :- A.S.G.I. Hon'ble Rakesh Sharma,J.
RE: Correction Application
Heard.
Correction Application is allowed. Following shall form part of the order
dated 16.6.2010.
In after the last word “Centre” in the last paragraph of the order the words
“and the petitioner institution shall be permitted to run the distance
institution.” are added
Order Date :- 18.6.2010
bgs/