High Court Madhya Pradesh High Court

Prem Prakash Garg vs Mahatma Gandhi Chitrakoot … on 30 June, 2010

Madhya Pradesh High Court
Prem Prakash Garg vs Mahatma Gandhi Chitrakoot … on 30 June, 2010
                                         1




                                W.P No.2699/2010
     30.06.2010

              Shri A. P. Singh, learned counsel for the petitioner.

              Shri Praritosh Gupta learned counsel for the respondent

University.

The learned counsel appearing for the respondent University

states that the impugned order of suspension has been withdrawn

by order dated 6.4.2010 which is placed before this Court and be

taken on record.

In view of the aforesaid statement of the learned counsel

and the order passed by the respondent University dated 6.4.2010,

the petition filed by the petitioner, as far as it relates to assailing the

order of suspension, has been rendered infructuous and is

disposed of accordingly with liberty to the petitioner to take up any

other issue before the appropriate authority in accordance with the

Rules.

With the aforesaid observation, the petition stands disposed

of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/msp-