Court No. - 32 Case :- SPECIAL APPEAL No. - 705 of 2010 Petitioner :- R.K. Sharma Respondent :- State Of U.P. Through Principal Secy. Sec. Edu. And Others Petitioner Counsel :- G.K. Singh,V.K. Singh Respondent Counsel :- C.S.C. Hon'ble R.K. Agrawal,J.
Hon’ble Abhinava Upadhya,J.
The present special appeal has been filed against the judgment and
order dated 7th April 2010 passed by the learned single Judge
whereby, the learned single Judge had dismissed the writ petition
preferred by the appellant.
Before the learned single Judge, the dispute raised was regarding
electoral college finalised by the District Inspector of Schools. The
learned single Judge had declined to interfere in the same with an
observation that the appellant can raise all such objections before the
Regional Level Committee after the elections are held.
We fully agree with the view taken by the learned single Judge and do
not find any legal infirmity in the impugned judgment passed by the
learned single Judge.
The special appeal fails and is dismissed.
Order Date :- 10.5.2010
AM/-