High Court Madhya Pradesh High Court

Shriram Singh vs Managing Director Secl on 11 February, 2010

Madhya Pradesh High Court
Shriram Singh vs Managing Director Secl on 11 February, 2010
                                   1




                            R.P No.51/2010
11.02.2010

Shri Rajesh Patel learned counsel for the petitioner.
It is contended by the learned counsel for the petitioner that

in the order dated 22.12.2009 passed in W.P No.9034/2009 (S) the

dates have wrongly been mentioned. It is submitted that initially the

date of birth recorded in the petitioner’s record was 1.1.1957 which

was subsequently changed to 6.2.1950.

From a perusal of the record it is apparent that the

submissions of the learned counsel for the petitioner are correct.

In the circumstances, the order dated 22.12.2009 passed in

W.P No.9034/2009 (S) is modified to the extent that in place of

6.1.1950 and 1.1.1950, wherever it is mentioned in the order, shall

be read as “6.2.1950” and in place of 6.1.1957 it shall be read as

“1.1.1957”.

The order dated 22.12.2009 passed in W.P No.9034/2009

(S) stands modified accordingly. This order shall be read as part of

the order dated 22.12.2009 and as and when certified copies of the

order dated 22.12.2009 are applied for, a copy of this order shall

also be supplied alongwith the aforesaid order.

A copy of this order be placed in the record of W.P

No.9034/2009 (S).

With the aforesaid modification the review petition stands

disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-