Allahabad High Court High Court

Kamla Kant Agrawal vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Kamla Kant Agrawal vs State Of U.P. & Others on 6 August, 2010
Court No. - 39

Case :- WRIT - C No. - 46267 of 2010

Petitioner :- Kamla Kant Agrawal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ten Singh
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioner, who claims to be a life member of the General
Body, has sought the quashing of the order dated 9th March, 2010
passed by the District Inspector of Schools, Mirzapur by which he
has approved the elections of the Committee of Management of
the Institution held on 21st February, 2010 with Arun Kumar
Mishra as the Manager.

It is the contention of the learned counsel for the petitioner that the
name of the petitioner was wrongly excluded from the voters’ list
and, therefore, the elections should be set aside. He points out that
the earlier elections had also been challenged by the petitioner on
the same ground in Writ Petition No.23477 of 2007 which is still
pending.

Connect this petition with Writ Petition No.23477 of 2007.

Learned Standing Counsel appears for respondent Nos. 1, 2 and 3.
Issue notice to respondent Nos. 4 and 5 by registered post. Steps
may be taken within a week.

The respondents may file the counter affidavit within a period of
three weeks. Rejoinder affidavit, if any, may be filed within a
week thereafter.

Order Date :- 6.8.2010
SK