Rajasthan High Court – Jodhpur
Mumtaj vs Lrs.Of Karim Bux on 4 September, 2008
S.B.CIVIL MISC. APPLICATION NO.44/08
IN
S.B.CIVIL SECOND APPEAL NO.305/07
DATE OF ORDER : 4/9/2008
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.I.R.Choudhary, for the applicant.
Heard learned counsel on misc. application.
Learned counsel for the applicant points out that at page no.2 of
the judgment dated 23/7/2008 it is mentioned that, `Vazir going to
Pakistan, his evacuee property to the extent of 7/60 was put to
auction', whereas, the learned trial court in para no. 28 has stated that
it was Usman Gani, who had gone to Pakistan. Therefore, name of
Vazir has inadvertently come in the judgment.
The submission of learned counsel appears to be correct. The
judgment dated 23/7/2008 stands corrected to the extent of
substitution of Usman Gani in place of `Vazir'.
Misc. Application is accordingly disposed of.
(DR.VINEET KOTHARI), J.
item no.33
baweja/-