Court No. - 11 Case :- SERVICE SINGLE No. - 95 of 1996 Petitioner :- Ram Gopal Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K.Shukla Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
Matter is taken in the revised cause list.
None appeared on behalf of the petitioner.
Heard learned Standing Counsel on behalf of the opposite parties.
By means of the present writ petition, the petitioner has prayed for following
relief:-
“To issue a writ, order or direction commanding the opposite parties to allow
the petitioner to work on the post of Small Pox Inspector till he attains the age
of 60 years.”
From the perusal of the record, it is transpires that the petitioner has retired
from services after attaining the age of superannuation during the pendency of
the present writ petitoin.
For the forgoing reasons, learned Standing Counsel submits that due to efflux
of time present writ petition has become infructuous and the same be
dismissed as infructuous.
In view of the abovesaid facts, the writ petition is dismissed as infructuous.
Interim order, if any, stands vacated.
Order Date :- 6.8.2010
Ravi/