Allahabad High Court
Vikas Sahkari Avas Samiti Ltd. vs State Of U.P. & Others on 2 February, 2010
Court No. - 21 Case :- WRIT - C No. - 68443 of 2009 Petitioner :- Vikas Sahkari Avas Samiti Ltd. Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.M. Garg
Respondent Counsel :- C.S.C.
CORRECTION APPLICATION
Hon’b|e V.K. Shuk|a.J.
Allowed.
The words “if any, stands discharged” has wrongly been
mentioned in the order dated 19.01.2010 and in its place
following words be substituted. “if any stands extended till
the next date of listing”.
Order Date :- 2.2.2010
Dhruv