High Court Patna High Court - Orders

Triloki Nath & Ors vs The Vaishali Kshetriya Gramin on 15 November, 2011

Patna High Court – Orders
Triloki Nath & Ors vs The Vaishali Kshetriya Gramin on 15 November, 2011
                    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.