IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR -------------------------------------------------------- CIVIL WRIT No. 3430 of 1997 DALPAT SINGH V/S STATE & ORS Mr. SUNIL BHANDARI for Mr. M.R. SINGHVI, for the petitioner Mr. YASHWANT MEHTA, for the respondent Date of Order : 29.1.2009 HON'BLE SHRI AM KAPADIA,J. ORDER
—–
By instant petition filed under Article 226 of the
Constitution of India, petitioner has prayed for quashing
of the order dated 30.07.1997 (Annex.8) to the petition
with the further prayer that the respondents may be
directed to consider and accord promotion to the petitioner
on the post of Assistant Revenue from 30.08.1997, the date
on which his juniors were promoted.
At the time of hearing of this petition,
Mr. Sunil Bhandari, appearing on behalf of Mr. M.R.
Singhvi, learned counsel for the petitioner, states that
since the petitioner has been promoted on the post of
Assistant Revenue Inspector vide order dated October 20,
2005, therefore, the grievance ventilated by the petitioner
in this petition now does not survive and the petition has
become infructuous. He, therefore, urged to pass
appropriate order in this regard.
Mr. Yaswant Mehta, learned counsel for the
respondents No.2 & 3 does not dispute the statement made by
the learned counsel for the petitioner and in support of
the statement has also produced a copy of the order dated
20.10.2005 whereby the petitioner was promoted to the post
of Assistant Revenue Inspector.
In this view of the matter, since the
grievance ventilated by the petitioner stands redressed as
he has been promoted on the post of Assistant Revenue
Inspector w.e.f. 30.08.1997 vide order dated 20.10.2005,
this petition is disposed of as having become infructuous
with no order as to costs.
The copy of order dated October 20, 2005 filed by
learned counsel for respondent Mr. Yashwant Mehta shall be
retained on the record of the case.
( AM KAPADIA ),J.
JPA