Court No. - 29 Case :- WRIT - A No. - 256 of 2010 Petitioner :- Rajesh Kumar Respondent :- State Of U.P. & Others Petitioner Counsel :- Miss. Archna Hans Respondent Counsel :- C.S.C.,Pushpendra Singh,V.P. Varshneya Hon'ble Satya Poot Mehrotra,J.
Hon’ble Kashi Nath Pandey,J.
Pursuant to the order dated 07.01.2010, the present writ petition has
been put up today as fresh
Sri. V.P. Varshneya, learned counsel for U.P. Public Service Commission
is present. On his prayer, the case is directed to be put up as fresh on
19.01.2010 so as to enable him to obtain instructions in the matter.
Order Date :- 11.1.2010
Sushma
Court No. – 29
Case :- WRIT – A No. – 9234 of 2009
Petitioner :- Rajesh Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Miss. Archna Hans
Respondent Counsel :- C.S.C.,Pushpendra Singh,V.P. Varshneya
Hon’ble Satya Poot Mehrotra,J.
Hon’ble Kashi Nath Pandey,J.
Pursuant to the order dated 07.01.2010 passed in Civil Miscellaneous
Writ Petition no. 256 of 2010, the present writ petition has been placed before
the Court today.
Miss Archna Hans, learned counsel for the petitioner states that as
pursuant to the Advertisement no. 06 of 2007-08 (Annexure 1 to the writ
petition), no selection has been made by the respondents, and as a fresh
advertisement, namely Advertisement no. 06 of 2008-09, dated 28.02.2009
has since been issued for making selection on the post in question, the present
writ petition has been rendered infructuous, and the same may be dismissed as
such.
In view of the statement made above, the writ petition is dismissed as
having been infructuous.
Interim order if any, stands vacated
Order Date :- 11.1.2010
Sushma