Allahabad High Court High Court

Shiv Chand S/O Shri Ram Sajeevan vs Union Of India & Others on 7 July, 2010

Allahabad High Court
Shiv Chand S/O Shri Ram Sajeevan vs Union Of India & Others on 7 July, 2010
Court No. - 30

Case :- WRIT - A No. - 49196 of 2008

Petitioner :- Shiv Chand S/O Shri Ram Sajeevan
Respondent :- Union Of India & Others
Petitioner Counsel :- Punit Kumar Gupta
Respondent Counsel :- A.S.G.I,Anubhav Trivedi,Vinod Kumar Shukla

Hon'ble Rakesh Sharma,J.

Heard.

The order of attachment of the petitioner at Ranchi was assailed in this writ
petition . This Court granted the following interim order on 22.9.2008:

“Sri Anubhav Tripathi has accepted notice for respondents No.1 to 4. He
prays for and is granted a week’s time to file counter affidavit. The petitioner
shall have three days thereafter to file rejoinder affidavit.

List the matter on 1st October, 2008.

Till then, the attachment of the petitioner in pursuance of the impugned order
dated 15.09.2008 passed by respondent No.4 shall remain in abeyance.
However, the respondents authorities shall have liberty to pass regular transfer
order transferring the petitioner to any particular station.”

Since a liberty was given to the respondents to pass regular transfer order by
which the petitioner could be transferred to any particular station, the
appropriate DIG(CRPF) has transferred the petitioner on regular basis to
Kobra battalion . In view of the subsequent development, the impugned order
dated 15.9.08 has become non-existent . It has been replaced by a formal
regular transfer order issued on 15.4.2009. In view of these development, the
writ petition has become infructuous and the same is dismissed as having
become infructuous.

Order Date :- 7.7.2010
VPC