High Court Rajasthan High Court - Jodhpur

Govind Singh Jodha vs State & Ors on 2 July, 2008

Rajasthan High Court – Jodhpur
Govind Singh Jodha vs State & Ors on 2 July, 2008
                                          1

            IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                AT JODHPUR

                                  O R D E R

S.B. CIVIL WRIT PETITION NO.2931/2006
(Govind Singh Vs. State of Raj. & Ors.)

Date of order : 2.7.2008

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. P.S. Bhati, for the petitioner.
Mr. B.L. Bhat, Dy. Govt. Counsel.

In this writ petition, the petitioner is

challenging the suspension order. During the pendency

of this writ petition, the petitioner has been

superannuated. Hence, this writ petition has become

infructuous. Accordingly, the same is dismissed as

having become infructuous. However, for redressal of

his grievance, if any, he is free to take recourse of

law.

(GOPAL KRISHAN VYAS), J.

arun