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