Allahabad High Court
Satya Prakash Sharma vs D.M., Ghaziabad & Others on 2 August, 2010
Court No. - 18 Case :- WRIT - A No. - 710 of 1997 Petitioner :- Satya Prakash Sharma Respondent :- D.M., Ghaziabad & Others Petitioner Counsel :- G.M. Tripathi Respondent Counsel :- C.S.C.,S.P.Mehrotra Hon'ble Arun Tandon,J.
The writ petition filed in the year 1997 is directed against an order of transfer.
Learned counsel for the petitioner states that the petitioner has already retired.
It appears that the writ petition has become infructuous by efflux of time.
Therefore, the writ petition is dismissed as infructuous.
Interim order, if any, stands discharged.
Order Date :- 2.8.2010
Puspendra