Allahabad High Court High Court

Ramjee Awasthi vs State Of U.P.Through Secretary … on 3 July, 2010

Allahabad High Court
Ramjee Awasthi vs State Of U.P.Through Secretary … on 3 July, 2010
Court No. - 4

Case :- SERVICE SINGLE No. - 164 of 1992

Petitioner :- Ramjee Awasthi
Respondent :- State Of U.P.Through Secretary Revenue And 2 Others
Petitioner Counsel :- Abdul Mannan
Respondent Counsel :- C.S.C.

Hon'ble Ritu Raj Awasthi,J.

By means of this writ petition, the petitioner has challenged the suspension
order dated 7.12.1991 passed by the opposite parties.

The learned Standing Counsel submits that the departmental enquiry initiated
in pursuance of the impugned order has been concluded and the writ petition
has become infructuous.

In view of above, the writ petition is dismissed as infructuous.

Interim order, if any, stands discharged.

Order Date :- 3.7.2010
Prajapati