Court No. - 29 Case :- WRIT - A No. - 6755 of 2001 Petitioner :- Dr.Bans Raj Yadav Respondent :- State Of U.P.Through Secretary Medical Anubhag- 3 Lucknow Petitioner Counsel :- Devendra Pratap Singh Respondent Counsel :- C.S.C. Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Heard learned counsel for the petitioner. Learned standing counsel
appears for the State respondent.
The present writ petition has been filed with a prayer for quashing
the suspension order dated 6th February, 2001. The suspension
order was passed on the ground that the petitioner was absent from
duty on the date of inspection, and was habitual in remaining
absent from work. The learned counsel of the petitioner states that
the petitioner has retired on attaining the age of superannuation.
With the passage of time the prayer for quashing the suspension
order has as such become infructuous.
The writ petition is dismissed as having become infructuous, with
the observation that the petitioner may pursue remedies of
suspension allowances or arrears as the case may be in the
department.
Order Date :- 6.7.2010
A. Verma