Allahabad High Court High Court

Sukkhu vs Raj Karan Yadav And Ors. on 3 February, 2010

Allahabad High Court
Sukkhu vs Raj Karan Yadav And Ors. on 3 February, 2010
Court No. - 5
C.M.Application No.10101 of 2010.
In re :
Case :- FIRST APPEAL FROM ORDER No. - 1316 of 2009

Petitioner :- Sukkhu
Respondent :- Raj Karan Yadav And Ors.
Petitioner Counsel :- I.M.Pandey,D.P.Pandey

Hon'ble Vedpal,J.

Heard learned counsel for the
applicant on correction
application.

Date of award was wrongly
written as 16.6.2009 in stead of
16.9.2009 and stay of realisation
of the half amount was left
inadvertently from being written,
which requires correction. The
correction application is
accordingly allowed. Let the
correction be made in the
following manner.

16.6.2009 be substituted with
16.9.2009 and it be further
added in the last of the order
that “On deposit so made , the
realisation of half of the amount
of award shall remain stayed, till
the next date of listing.
If half amount has not been
deposited as yet, it may be
deposited within seven days
from today.”

Order Date :- 3.2.2010

Tripathi