Allahabad High Court High Court

Prakash Chandra Sharma vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Prakash Chandra Sharma vs State Of U.P. And Others on 5 August, 2010
Court No. - 28

Case :- WRIT - C No. - 31076 of 2008

Petitioner :- Prakash Chandra Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Sinha,Mahesh Sharma
Respondent Counsel :- C.S.C.,Ashok Khare,Siddharth Khare

Hon'ble Sanjay Misra,J.

While referring to para 12 of the counter affidavit filed by the
Respondents No.6 & 7, learned counsel for the respondents prays
for adjournment of the matter to file supplementary counter
affidavit specifically bringing on record whether the election of
2007 of the Committee of Management was held under an
observer deputed by the District Inspector of Schools or the
election was held by the Respondents No.6 & 7 in the absence of
any such observer.

As prayed, let the supplementary counter affidavit be filed and list
the matter in the cause list.

Order Date :- 5.8.2010
pks