IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.227 of 2003
In
(CIVIL WRIT JURISDICTION CASE 10504/2000)
Kosi Kshetriya Gramin Bank Off
Versus
The Union Of India & Ors
----------------------------------
with
Letters Patent Appeal No.207 of 2003
IN
(CIVIL WRIT JURISDICTION CASE 4768/2002)
Triloki Nath & Ors
Versus
The Vaishali Kshetriya Gramin
———————————-
13. 15.11.2011 This case has come up under the caption
“to be mentioned” at the instance of learned counsel
for the petitioner. It is stated that certain
typographical omission has occurred with regard to
the dates of circular. In paragraph 2 at page-4 of the
judgment dated 19th September, 2011 it should have
been typed as circular dated 15.3.2002 in place of
12.09.2000 and 27.09.2000 and also in paragraph-3
at page-10 instead of L.P.A. No. 227 of 2005 it
should have been read as L.P.A. No. 227 of 2003.
Accordingly, the Registry is directed to
issue amended/corrected judgment.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.