Citation : 2022 Latest Caselaw 4295 Raj/2
Judgement Date : 29 June, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Writ Miscellaneous Application No. 150/2022
Gopal Lal Yadav S/o Shri Dula Ram Yadav
----Petitioner
Versus
State Of Rajasthan
----Respondent
For Petitioner(s) : Mr. Lokendra Singh Shekhawat, through VC
HON'BLE MR. JUSTICE ANOOP KUMAR DHAND Order
29/06/2022
The present misc. application has been submitted by the
petitioner seeking correction/modification in the order dated
28.03.2022 passed by this Court.
Counsel for the petitioner submits that the correct date of
Notification is 27.02.2009 but inadvertently, due to typographical
error the date of Notification has been typed out as 27.02.2019 in
the order dated 28.03.2022 passed by this Court.
Prayer when read with the aforesaid judgment, appears to be
innocuous. Hence, the application seeking correction/modification
in the order dated 28.03.2022 passed by this Court is allowed for
the reasons stated therein.
It is made clear that the date of the Notification in the order
dated 28.03.2022 passed by this Court should be read as
"27.02.2009" instead of "27.02.2019".
The order passed today shall be treated as part and parcel of
the judgment dated 28.03.2022 passed by this Court.
(ANOOP KUMAR DHAND),J
HEENA GANDHI /11
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!