Allahabad High Court High Court

Chhatrapati Pandey vs State Of U.P. Thru’ Secy. … on 14 July, 2010

Allahabad High Court
Chhatrapati Pandey vs State Of U.P. Thru’ Secy. … on 14 July, 2010
Court No. - 18

Case :- WRIT - A No. - 24706 of 2008

Petitioner :- Chhatrapati Pandey
Respondent :- State Of U.P. Thru' Secy. Education & Others
Petitioner Counsel :- A.K. Sinha
Respondent Counsel :- C.S.C.,R.P. Dubey

Hon'ble Arun Tandon,J.

Learned counsel for the petitioner submits that in view of the fact that
the District Inspector of Schools had withdrawn his earlier order dated
24th April, 2008 and further since the claim of the petitioner for
promotion against the post of Lecturer (Economics) has been
considered and approved in accordance with Rule 14 of the U.P.
Secondary Education Services Selection Board Rules, 1998, the
present writ petition has become infructuous.

In view of the aforesaid, the present writ petition has become
infructuous. It is accordingly dismissed as having become infructuous.
Interim order, if any, stands discharged.

(Arun Tandon, J.)

Order Date :- 14.7.2010
Sushil/-