Citation : 2023 Latest Caselaw 10095 ALL
Judgement Date : 5 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 6 Case :- WRIT - C No. - 10211 of 2023 Petitioner :- Prathama U.P. Gramin Bank Through Its General Manager Respondent :- Union Of India And 2 Others Counsel for Petitioner :- Dharmendra Vaish Counsel for Respondent :- A.S.G.I. Hon'ble Pankaj Bhatia,J.
It is argued that the issue raised in the present petition is squarely covered by judgment dated 27.07.2021 passe in Writ (C) No. 15477 of 2021.
The parties agreed that the issue is similar. In view thereof, the writ petition is disposed off on the same terms and conditions as contained in the judgment dated 22.07.2021.
The benefits granted to the petitioner therein shall accrue in favour of the petitioner also.
Present petition stands disposed off accordingly.
Order Date :- 5.4.2023
S.A.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!