Allahabad High Court High Court

Prem Chand vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Prem Chand vs State Of U.P. & Others on 1 February, 2010
Court No. - 36

Case :- WRIT - C No. - 4848 of 2010

Petitioner :- Prem Chand
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Abhishek Mishra - I,K.N. Mishra
Respondent Counsel :- C.S.C.,P.R. Maurya

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and learned standing counsel for the
respondents.

The Election Officer, Kshetriya Sahkari Samiti Ltd., Karimganj, Block

Kisani, District Mainpuri by the order dated 12th September 2009 has
postponed the election on the ground that the situation is tense. He
consequently postponed the notification for holding election. The said order
was passed long back.

The Election Officer is directed to hold the election and issue the election
programme forthwith, if he feels himself incompetent then he should report
the matter to the District Magistrate, Mainpuri, who will hold the election
under his supervision and guidance by taking appropriate steps for conducting
smooth election preferably within a period of two months.
With the aforesaid directions, the writ petition is disposed of.

Order Date :- 1.2.2010
NS