Allahabad High Court High Court

Sushil Kumar Singh S/O Late Dal … vs State Of U.P.Through Secretary … on 3 February, 2010

Allahabad High Court
Sushil Kumar Singh S/O Late Dal … vs State Of U.P.Through Secretary … on 3 February, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 299 of 2010

Petitioner :- Sushil Kumar Singh S/O Late Dal Bahadur Singh
Respondent :- State Of U.P.Through Secretary Revenue And Others
Petitioner Counsel :- Anil Kumar Pandey
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the applicant.

Learned Counsel for the applicant submits that owing to mistake, in the
order dated 22.1.2010, in place of promotion, regularization has been
typed.

As the mistake is bona fide, the application is allowed and the word
‘regularization’ featuring in 4th line of 3rd paragraph in the order dated
22.1.2010 is corrected with red ink.

Registry is directed to make necessary correction in the certified copy, if
it is already issued.

Order Date :- 3.2.2010
lakshman