Himachal Pradesh High Court
Hpsebl vs . Phinu Ram And Others on 7 November, 2022
Author: Ajay Mohan Goel
Bench: Ajay Mohan Goel
HPSEBL vs. Phinu Ram and others .
RFA No. 17 of 2016 07.11.2022 Present: Mr. Manvender Singh, Advocate for the appellant.
Mr. Gurmeet Bhardwaj, Advocate for respondents No. 1(a) to 1(c).
Name of respondent No. 3 has been deleted.
r to Mr. Satish Sharma, Advocate for respondent No. 7.
In the order which has been passed by the Court on 21.10.2022, there are typographical errors in para-6 as also in the memo of parties, therefore, for the purpose of correction of the same, the matter is listed today in the Court.
Now the correction stands carried out in the following terms:-
In para-6 of the judgment, the following "this application is disposed of by ordering deletion of legal representative 3(a) of deceased-respondent, by recording the fact that as respondent No. 3 died during the pendency of the reference proceedings and further no application was moved before the learned Reference Court by the legal representative to get himself substituted in place of deceased-respondent" is substituted as under:
"this application is disposed of by ordering deletion of respondent No. 3 by recording the fact that ::: Downloaded on - 07/11/2022 20:36:25 :::CIS respondent No. 3 died during the pendency of the .
reference proceedings and further no application was moved before the learned Reference Court by the legal representative to get himself substituted in place of deceased-respondent".
Similarly in the memo of parties, deceased-
respondent No. 1 be reflected as represented by his legal representatives, who were brought on record.
Let a copy of the judgment, after carrying out necessary corrections, be prepared and uploaded.
(Ajay Mohan Goel) Judge November 07, 2022 (narender) ::: Downloaded on - 07/11/2022 20:36:25 :::CIS