Allahabad High Court
Ram Harsh Yadav vs State Of U.P. Thru’ Secy. Ministry … on 13 July, 2010
Court No. - 30 Case :- WRIT - A No. - 24752 of 2008 Petitioner :- Ram Harsh Yadav Respondent :- State Of U.P. Thru' Secy. Ministry Of Home & Others Petitioner Counsel :- Dharmendra Singh Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
RE: Correction Application
Heard.
It appears that a mistake has crept in the judgment and order dated 08.7.2010.
In place of “suspension “dismissal has been scribed in para four in first line.
The correction application is allowed.
The Office is directed to issue corrected copy of the order, if already issued
accordingly.
Order Date :- 13.7.2010
Bhaskar