IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.402 of 1997
STATE OF BIHAR THRO. THE COLLE
Versus
SHEO NARAYAN SINGH
-----------
22. 17.08.2010 This first appeal has been listed under the heading
to be mentioned at the instance of the respondent.
The learned counsel appearing for the respondent
submitted that the appeals were filed against the judgment and
decree passed by the Land Acquisition Judge and this Court
while disposing of the bunch of first appeals dismissing the first
appeals, confirmed the judgment and award passed by the
Learned Acquisition Judge but at paragraph 26 of the judgment
because of typographical mistake in place of Land Acquisition
Judge it has been typed as Land Acquisition Officer.
Perused the judgment and paragraph 26 of the
judgment dated 28.4.2010 passed by this Court while disposing
of the first appeals. It appears that it is only a typing mistake.
Therefore, in paragraph 26 the sentence ‘Land Acquisition
Officer’ shall be read as ‘Land Acquisition Judge’. Accordingly,
paragraph 26 of the judgment stand corrected. This order shall
form part of the judgment dated 28.4.2010.
(Mungeshwar Sahoo, J)
S.S.