Allahabad High Court High Court

Constable Jai Singh vs The S P Traning And Security Lko. on 28 January, 2010

Allahabad High Court
Constable Jai Singh vs The S P Traning And Security Lko. on 28 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 4780 of 2009

Petitioner :- Constable Jai Singh
Respondent :- The S P Traning And Security Lko.
Petitioner Counsel :- G K Pandey
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned
Standing Counsel.

By means of the instant writ petition, the petitioner has
assailed the order of suspension dated 17.7.2009 passed by
the Superintendent of Police, Training & Security, Lucknow
as contained in Annexure No. 1 to the writ petition.

Learned Standing Counsel, on the basis of instructions,
submits that during the pendency of the instant writ petition,
final order has been passed by the Superintendent of Police,
Training & Security, Lucknow by the order dated 12.8.2009
and as such, the writ petition has rendered infructuous. A
copy of the order dated 12.8.2009 has been filed by the
learned Standing Counsel for perusal of the Court.

Since the High Court being the Court of record, the copy of
the order dated 12.8.2009 be taken on record.

Accordingly, the writ petition is dismissed as infructuous.

Order Date :- 28.1.2010
Ajit/-