Allahabad High Court
Kamleshwar Prasad vs State Of U.P. Through Principal … on 12 August, 2010
Court No. - 32 Case :- SPECIAL APPEAL No. - 1823 of 2009 Petitioner :- Kamleshwar Prasad Respondent :- State Of U.P. Through Principal Secretary (Cooop) & Others Petitioner Counsel :- H.C. Mishra,R.K. Mishra Respondent Counsel :- C.S.C.,Manoj Kumar Singh Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
The correction application is allowed.
The words “undisputed liability” occurring in 1st line of 1st
paragraph of the order dated 29.7.2010 shall be read as “disputed
liability”.
This order shall be treated as part of the order dated 29.7.2010. A
certified copy of this order shall be issued along with copy of order
dated 29.7.2010.
Order Date :- 12.8.2010
RKP