Allahabad High Court
Km. Yasmin vs Union Of India Thru Secy. Railway & … on 5 January, 2010
Court No. - 1 C.M. Application No. 128110 of 2009 In Case :- MISC. BENCH No. - 2124 of 2007 Petitioner :- Km. Yasmin Respondent :- Union Of India Thru Secy. Railway & 4 Ors. Petitioner Counsel :- Fareed Ahmad Respondent Counsel :- Manik Sinha,Ram Raj Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Learned counsel appearing for O.P. Nos. 4 and 5, says that the writ petition
has become infructuous as the petitioner is already paying the enhanced fee
demanded by the O.P. Nos. 4 and 5, and no arrears will be claimed.
The writ petition is dismissed as infructuous.
Order Date :- 5.1.2010
Im