Allahabad High Court High Court

Satish Chandra Saluja vs The Managing Director … on 10 May, 2010

Allahabad High Court
Satish Chandra Saluja vs The Managing Director … on 10 May, 2010
Court No. - 11

Case :- SERVICE SINGLE No. - 3996 of 2001

Petitioner :- Satish Chandra Saluja
Respondent :- The Managing Director U.P.Rajkiya Nirman Nigam Lucknow
Petitioner Counsel :- Madhukar Dixit
Respondent Counsel :- Shishir Jain

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.

None present on behalf of the petitioner.

Sri P.C. Rai, Advocate holding brief of Sri Shishir Jain, learned counsel for
the respondent submits that the present writ petition has been field against the
impugned order of suspension and during the pendency of the writ petition,
final order has been passed against the petitioner, so the present writ petiton
has become infructuous and the same be dismissed as infructuous.

For the foregoing reasons, the writ petition is dismissed as infructuous.

Interim order, if any, stands vacated.

means of the present writ petition, the petitioner has assailed the order dated

Order Date :- 10.5.2010
Ravi