Allahabad High Court High Court

Keshari Kumar Yadav vs State Of U P Thr.Prin.Secy.R E S … on 19 January, 2010

Allahabad High Court
Keshari Kumar Yadav vs State Of U P Thr.Prin.Secy.R E S … on 19 January, 2010
Case :- SERVICE SINGLE No. - 5141 of 2009

Petitioner :- Keshari Kumar Yadav
Respondent :- State Of U P Thr.Prin.Secy.R E S Civil Sectt.Lko.
Petitioner Counsel :- H S Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

By means of the present writ petition the petitioner has challenged the
impugned suspension order dated 07.08.2009 passed by opposite party no.2,
contained as Annexure No.1 to the writ petition.

Learned Standing Counsel has placed before this Court the order dated
4.12.2009, by which the petitioner has been reinstated and in pursuance to the
said order the petitioner has already joined on 5.12.2009. The photocopy of
the office order dated 4.12.2009 and the joining letter dated 5.12.2009 is taken
on record.

In view of the above, the petition has become infructuous.

Accordingly, the present writ petition is dismissed as having become
infructuous.

Order Date :- 19.1.2010
Aks