Court No. - 27 Order on Correction application no.22766 of 2010 IN Case :- WRIT - C No. - 18832 of 1993 Petitioner :- D.S. Ltd Respondent :- State Petitioner Counsel :- C.B. Gupta Respondent Counsel :- Sc Hon'ble Sibghat Ullah Khan,J.
This is second correction application. The first
correction application was disposed of on
18.12.2009 with the direction that:
“Second sentence in the order dated 9.12.2009
passed on the application no.328790 of 2009 is
deleted.”
Through this application it has been stated that
in the original order the sentence has not
physically been deleted/scored off.
In my order dated 18.12.2009 there was no
direction for actually scoring that off. After the
method of uploading the orders on the internet
adopted by this court physical change in an
order is not desirable even if it is corrected
afterwards.
However, it is clarified that second sentence in
the order dated 9.12.2009 shall be treated to be
deleted if certified copies of all the orders are
jointly filed before any authority.
Application is disposed of.
Order Date :- 28.1.2010
RS