Citation : 2023 Latest Caselaw 3124 UK
Judgement Date : 12 October, 2023
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPSS No.1831 of 2023
Hon'ble Pankaj Purohit, J.
Mr. Lalit Samant, learned counsel for the petitioner.
2. Mr. Narayan Dutt, learned Standing Counsel for the State.
3. A correction application has been moved to correct order dated 27.09.2023.
4. Perused the record.
5. It is simply a clerical mistake, which can be amended.
6. Accordingly, Correction Application (MCC No. 1 of 2023) is allowed and the order dated 27.09.2023 is corrected to the extent that in para no.6 of the judgment "respondent no.3" has been wrongly transcribed and in its place "respondent no.1" shall be written. Similarly in para no.8 of the judgment "respondent no.2" has been wrongly transcribed and in its place "respondent no.1" shall be written.
7. Registry is directed to supply the correct amended copy of the order as per Rules within 24 hours.
(Pankaj Purohit, J.) 12.10.2023
SK
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!