Allahabad High Court High Court

Ram Naresh vs District Inspector Of … on 2 April, 2010

Allahabad High Court
Ram Naresh vs District Inspector Of … on 2 April, 2010
Court No. - 11

Case :- SERVICE SINGLE No. - 5182 of 1986

Petitioner :- Ram Naresh
Respondent :- District Inspector Of School,Raebareli
Petitioner Counsel :- H B Singh,Ravi Mehrotra,S K Kalia,S.S.Chauhan
Respondent Counsel :- C.S.C.,R.Mishra

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.

None appeared on behalf of the petitioner.

Learned Standing Counsel on behalf of opposite party no. 1 is present.

From perusal of the record, it transpires that the order dated
10.05.1986(Anexure no. 1) passed by by Principal Swami Vivekanand
Uchchattar Madhymik Vidyalaya, Raipur, Dudhawan District Raibareli by
which the work in respect to the Calss-IV employees was allocated, was
challenged by the petitioner (Ram Naresh) who was also Class-IV employee.

At the time of filing of the writ petition, the petitioner was aged about 45
years, as such due to efflux of time, the present writ petition has become
infructuous.

Accordingly, the same is dismissed as infructuous.

Order Date :- 2.4.2010
krishna/*