Allahabad High Court High Court

Kanti Devi vs Smt. Janki Devi And Othes . on 3 August, 2010

Allahabad High Court
Kanti Devi vs Smt. Janki Devi And Othes . on 3 August, 2010
Court No. - 4
Civil Misc. Correction Application No. 212610 of 2010
In
Case :- MATTERS UNDER ARTICLE 227 No. - 287 of 2010

Petitioner :- Kanti Devi
Respondent :- Smt. Janki Devi And Othes .
Petitioner Counsel :- Rajesh Tiwari
Respondent Counsel :- S.N. Singh,S.P. Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the applicant­petitioner.

It appears that due to typographical error, the words “Considering the 
facts and circumstances, the defendant­respondents are restrained 
from alienating, transferring or creating third party rights over the suit 
property”   though   were   dictated   in   open   Court   but   could   not   be 
transcribed in the order. 

The application is allowed.

The order dated 20.7.2010 shall stand substituted by the following 
orders :

Heard   learned   counsel   for   the   petitioner   and   Sri   S.P.   Singh   for 
respondent no. 2 who prays for and is allowed six weeks time to file 
counter affidavit. 

Issue notice to respondent no.1, who may file counter affidavit.

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List on the date fixed by the office in the notice along with record of 
writ petition no. 31142 of 2010.

Considering the facts and circumstances, the defendant­respondents 
are   restrained   from   alienating,   transferring   or   creating   third   party 
rights over the suit property.

Order Date :- 3.8.2010
nd