Allahabad High Court
Smt. Ujjawala Sharma vs Noida Development Authority And … on 9 July, 2010
Court No. - 30 Case :- WRIT - C No. - 35408 of 2010 Petitioner :- Smt. Ujjawala Sharma Respondent :- Noida Development Authority And Another Petitioner Counsel :- Vijay Mahendra Respondent Counsel :- Ramendra Pratap Singh Hon'ble Rakesh Sharma,J.
RE: Correction Application
Heard.
Learned counsel for the petitioner has submitted that some mistakes
regarding dates and status of the property have crept in the order
dated16.6.2010.
Accordingly, the order dated 16.6.2010 is corrected.
Let a corrected copy of the order dated 16.6.2010 be issued to the learned
counsel for the parties.
Order Date :- 9.7.2010
Bhaskar