IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1144 of 2011
DR.BHARTI SHRIVASTAVA w/o late Tripurari Saran
Resident of Ityalam, Mirjapur, Road, Near Govind Saw
Mill, Sakma Pool, P.S. Town, District-Darbhanga.
....... ........ Petitioner
Versus
1.LALIT NARAYAN MITHILA UNIVERSITY through
the Vice Chancellor, L.N.Mithila University,Darbhanga
2. Vice Chancellor, L.N.Mithila University, Darbhanga
3.Registrar, L.N.Mithila University, Darbhanga
4.Finance Officer, L.N.Mithila University, Darbhanga
....... .......Respondents
-----------
3. 7.2.2011. In paragraph-2 of the order dated 19.1.2011, due to
inadvertence, the amount of pension of the petitioner which was
fixed was incorrectly mentioned @ Rs.2368/- instead of @
Rs.8368/-. This fact has been mentioned in paragraph-11 of the writ
petition as well as in annexure-5 to the writ petition. In the
circumstances it may be read @ Rs.8368 instead of @ Rs.2368/-.
The order dated 19.1.2011 stands modified, as
indicated above.
Md.S. ( Rakesh Kumar, J.)