Allahabad High Court High Court

Satya Prakash Bhartiya vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Satya Prakash Bhartiya vs State Of U.P. And Another on 18 June, 2010
Court No. - 9

(Order on correction application)
Case :- WRIT - A No. - 35296 of 2010

Petitioner :- Satya Prakash Bhartiya
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- C.S.C.,Pushpendra Singh

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

This is an application seeking correction of our order dated 17.6.2010 on the
ground that the part of the order directing to consider petitioner’s seniority in
the light of the decision of the apex court though was dictated in the open
court, but has been inadvertently left to be transcribed. From the short hand
note book of the Personal Assistant the contention appears to be correct. The
correction application stands allowed. Further the phrase “till the next date of
listing” typed earlier inadvertently is substituted by the phrase “until further
orders of this court”. The order dated 17.6.2010 is corrected

Order Date :- 18.6.2010
PK