Allahabad High Court
Narendra Kumar Dubye vs Vice Chancellor Lucknow … on 25 January, 2010
Court No. - 24 C. M. Application No. 6405 of 2010 in re: Case :- REVIEW PETITION DEFECTIVE No. - 162 of 2009 Petitioner :- Narendra Kumar Dubye Respondent :- Vice Chancellor Lucknow University Lucknow Petitioner Counsel :- Dr. L.P.Misra Respondent Counsel :- Un Mishra Hon'ble Rajiv Sharma,J.
The applicant who appears in person states that in the judgment and
order dated 13.1.2010, due to mistake, in place of ‘associated’, the word
‘affiliated’ has wrongly been typed.
Accordingly, the application is allowed and the the word ‘affiliated’
featuring in paragraphs 4, 5 and 6 of the judgment dated 13.1.2010 is
corrected with red ink. Registry is directed to make necessary correction
in the certified copy, if it is already issued.
Order Date :- 25.1.2010
lakshman