Allahabad High Court High Court

Const. 3836 Dharamraj Misra And … vs The State Of U.P. Thro. Principal … on 7 July, 2010

Allahabad High Court
Const. 3836 Dharamraj Misra And … vs The State Of U.P. Thro. Principal … on 7 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 4857 of 2007

Petitioner :- Const. 3836 Dharamraj Misra And Another
Respondent :- The State Of U.P. Thro. Principal Secy. & 3 Ors.
Petitioner Counsel :- Rajesh Singh Chauhan
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

Sri Rajan Singh holding brief of Sri R.S. Chauhan has very fairly
conceded that this is a transfer matter in which transfer order was
passed on August 9, 2007 transferring the petitioner from
Lucknow to Rae Bareilly. The petition has now become
infructuous.

Therefore, the petition is dismissed as having become infructuous.

Interim order, if any, stands vacated.

Order Date :- 7.7.2010
RKM.