2008 INSC 0093 SUPREME COURT OF INDIA Vandana Kumar Vs. Manish Kumar T.P.(Civil)No.364 of 2005 (S.B.Sinha and V.S.Sirpurkar,JJ.) 15.01.2008 ORDER 1. It is accepted at the Bar that the petitioner has started living in Delhi. In that view of the matter, we are of the opinion that that part of the order whereby and where under the respondent-applicant was directed to pay and bear the costs of travelling and stay of the petitioner, quantified at Rs. 2,000/- per day for her appearance before the Court concerned, need not continue. With the aforementioned direction this application is dismissed. 1 SpotLaw