Allahabad High Court
Shri Krishna Tewari vs State Of U.P.Through Director Of … on 10 May, 2010
Court No. - 14 Case :- SERVICE SINGLE No. - 2503 of 1999 Petitioner :- Shri Krishna Tewari Respondent :- State Of U.P.Through Director Of Education Basic Shiksha Petitioner Counsel :- P.D.Tewari Respondent Counsel :- S.B.Pandey Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel and
perused the record.
This writ petition has been filed against the order of suspension in the year
1999 pending enquiry.It appears that the enquiry must have been completed.
Therefore, by lapse of time the writ petition has become infructuous.
It is hereby dismissed as infructuous.
Interim order, if any, stands discharged.
No order as to costs.
Order Date :- 10.5.2010
Mahesh