Allahabad High Court
Sobhit Verma vs Kumari Komal Shukla And Ors. on 26 July, 2010
Court No. - 24 C. M. Application No. 32404 of 2010 in re: Case :- FIRST APPEAL FROM ORDER No. - 1189 of 2009 Petitioner :- Sobhit Verma Respondent :- Kumari Komal Shukla And Ors. Petitioner Counsel :- Pradeep Kumar Tripathi Respondent Counsel :- Kaushlendra Tiwari Hon'ble Rajiv Sharma,J.
Hon’ble Dr. Satish Chandra,J.
Heard on the application for correction of the order dated 30.10.2009.
Learned Counsel for the applicant submits that in the order dated
30.10.2009, in place of Rs.25,000/-, Rs.25,00,000/- has been
transcribed.
As the mistake is bona fide, the application is allowed and the order
dated 30.10.2009 is corrected with red ink as Rs.25,000/-.
Since the time granted by this Court has already expired, it is provided
that the appellant shall deposit the amount, as directed in the order
dated 30.10.2009, latest by 16.8.2010.
Order Date :- 26.7.2010
lakshman