1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.2931/2006
(Govind Singh Vs. State of Raj. & Ors.)
Date of order : 2.7.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. P.S. Bhati, for the petitioner.
Mr. B.L. Bhat, Dy. Govt. Counsel.
In this writ petition, the petitioner is
challenging the suspension order. During the pendency
of this writ petition, the petitioner has been
superannuated. Hence, this writ petition has become
infructuous. Accordingly, the same is dismissed as
having become infructuous. However, for redressal of
his grievance, if any, he is free to take recourse of
law.
(GOPAL KRISHAN VYAS), J.
arun