Allahabad High Court High Court

Ramasrey vs State Of U.P And Others on 28 January, 2010

Allahabad High Court
Ramasrey vs State Of U.P And Others on 28 January, 2010
Court No. - 14

Case :- SERVICE SINGLE No. - 3008 of 1991

Petitioner :- Ramasrey
Respondent :- State Of U.P And Others
Petitioner Counsel :- S.K.Singh
Respondent Counsel :- C.S.C.

Hon'ble Sanjay Misra,J.

Heard Sri S.K.Singh, learned counsel for the petitioner and learned
Standing Counsel for the respondents.

It appears that the writ petition has become infructuous by lapse of
time having been filed against the order of suspension pending
disciplinary proceeding. It is accordingly, dismissed as
infructuous.

No order is passed as to costs.

Order Date :- 28.1.2010
Lbm/-