High Court Patna High Court - Orders

Randhir Prasad Singh vs Ranjit Singh & Ors on 24 August, 2011

Patna High Court – Orders
Randhir Prasad Singh vs Ranjit Singh & Ors on 24 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.4680 of 2011
                                        Randhir Prasad Singh
                                               Versus
                                        Ranjit Singh & Ors

3    24.8.2011

It appears that due to inadvertence in the last three

line of the order dated 28.7.2011 passed in the instant case, the

word “petitioner” before respondent nos.1 and 2 has not been

written and it has been stated as under:

“In case, the respondent nos.3 and 4 relinquish their

share then in that case the share can be withdrawn by respondent

nos.1 and 2 by equal share by way of interim measure”

In the circumstances, let the last three line of the

order dated 28.7.2011 be read as under:

“In case, the respondent nos.3 and 4 relinquish their

share then in that case the share can be withdrawn by the

petitioner and respondent nos.1 and 2 by equal share by way of

interim measure”.

The order dated 28.7.2011 is modified to the extent

indicated above.

    KHAN                                            (S.P. Singh,J)