High Court Patna High Court - Orders

Dr.Bharti Shrivastava vs Lalit Narayan Mithila Universi on 7 February, 2011

Patna High Court – Orders
Dr.Bharti Shrivastava vs Lalit Narayan Mithila Universi on 7 February, 2011
                    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.)