Allahabad High Court High Court

State Of U.P. And Others vs U.P. Public Service Tribunal N.V. … on 19 January, 2010

Allahabad High Court
State Of U.P. And Others vs U.P. Public Service Tribunal N.V. … on 19 January, 2010
Court No. - 24

Case :- SERVICE BENCH No. - 9543 of 1989

Petitioner :- State Of U.P. And Others
Respondent :- U.P. Public Service Tribunal N.V. Lko. And Others
Petitioner Counsel :- C.S.C.
Respondent Counsel :- D.R. Singhal

Hon'ble Rajiv Sharma,J.

Hon’ble Dr. Satish Chandra,J.

Learned Standing Counsel submits that during the pendency
of the instant writ petition, the petitioner has retired from
service on attaining the age of superannuation and as such,
by efflux of time, the writ petition has rendered infructuous.

Accordingly, the writ petition is dismissed as infructuous.

Order Date :- 19.1.2010
Ajit/-