Allahabad High Court High Court

C/M Dan Kunwar Inter College And … vs State Of U.P. Thru Secy. Secondary … on 9 August, 2010

Allahabad High Court
C/M Dan Kunwar Inter College And … vs State Of U.P. Thru Secy. Secondary … on 9 August, 2010
Court No. - 28

Case :- WRIT - C No. - 53445 of 2006

Petitioner :- C/M Dan Kunwar Inter College And Another
Respondent :- State Of U.P. Thru Secy. Secondary Education
And Others
Petitioner Counsel :- Shailendra
Respondent Counsel :- C.S.C.,Nitinjay Pandey

Hon'ble Sanjay Misra,J.

Sri H.N.Singh, learned counsel for the respondent has filed an
application to state that fresh election has been held and the newly
elected Committee of Management was approved by the District
Basic Education Officer, Agra on 31.3.2010 and as such this writ
petition has become infructuous.

Learned counsel for the petitioner prays for adjournment of the
matter to obtain instruction.

As prayed, the matter is adjourned for two weeks and the matter be
listed immediately after expiry of two weeks.

Order Date :- 9.8.2010
Lbm/-