Allahabad High Court High Court

Smt. Rama Bai Pandey vs Basic Shiksha Parishad, Alld. & … on 26 July, 2010

Allahabad High Court
Smt. Rama Bai Pandey vs Basic Shiksha Parishad, Alld. & … on 26 July, 2010
Court No. - 26

Case :- WRIT - A No. - 40638 of 1996

Petitioner :- Smt. Rama Bai Pandey
Respondent :- Basic Shiksha Parishad, Alld. & Others
Petitioner Counsel :- Surendra Singh
Respondent Counsel :- C.S.C.,S.G. Hasnain

Hon'ble Anil Kumar,J.

Case called out in the revised list.

None appears on behalf of the petitioner to press the writ petition.

I have heard the learned Standing Counsel for opposite parties and perused
the record.

By means of the writ petition , the petitioner has challenged the impugned
order of transfer.

Due to efflux of time , the present writ petition has now become infructuous.

Accordingly the writ petition is dismissed as infructuous.

Interim order , if any, stands vacated.

Order Date :- 26.7.2010
dk/-