Allahabad High Court
Ashok Kumar Shukla vs Divisional Railway Manager, … on 4 February, 2010
Court No. - 36 Case :- WRIT - C No. - 3191 of 2010 Petitioner :- Ashok Kumar Shukla Respondent :- Divisional Railway Manager, Uttar Madhiya Railway & Ors. Petitioner Counsel :- Shiv Kumar Yadav Respondent Counsel :- Govind Saran Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Raising a private dispute, the present writ petition has been filed.
No interference under Article 226 of the Constitution of India is called for.
The remedy of the petitioner is to file suit if so advised. The writ petition is
disposed of.
(Prakash Krishna, J.)
(Yogesh Chandra Gupta, J.)
Order Date :- 4.2.2010
LBY