Allahabad High Court High Court

Smt.Lajjawati Bandhani vs Coop.Tribunal U.P.Lucknow And … on 27 January, 2010

Allahabad High Court
Smt.Lajjawati Bandhani vs Coop.Tribunal U.P.Lucknow And … on 27 January, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 10495 of 1990

Petitioner :- Smt.Lajjawati Bandhani
Respondent :- Coop.Tribunal U.P.Lucknow And Others
Petitioner Counsel :- Brijesh Kumar Saxena
Respondent Counsel :- Rakesh Srivastava

Hon'ble Anil Kumar,J.

Heard Sri Aditya Narain holding brief of Sri Brijesh Kumar Saxena,
learned counsel for the petitioners and Sri Rakesh Srivastava, learned
Standing Counsel on behalf of respondent no.1.
In the present writ petition the order, which is under challenge was
passed in Appeal No.8/87, which was decided by U.P. Cooperative
Tribunal, Lucknow by means of order dated 7.9.1990.

Learned counsel for the respondent (Sri Rakesh Srivastava) submits that
by the said judgment (7.9.1990) tribunal had also decided two appeals
(Appeals No.9/87 and Appeal No.12/87)

The order dated 7.9.1990 passed in Appeal No.9/87 and Appeal
No.12/87 were challenge before this Court in another writ petition and
this Court had remanded the matter involved in the said case back to
Cooperative Tribunal.

Thereafter, the Cooperative Tribunal decided the appeals (Appeal
No.9/87 and Appeal No.12/87) along-with appeal no.8187 by means of
order dated 6.9.2009 (The said order dated 6.9.2009 has been placed
before the Court and the same is kept on record) so the present writ
petition may be dismissed as having become infructuous.

In view of above said facts, the present writ petition is dismissed as
infructuous.

Interim order, if any, is hereby discharged.

Order Date :- 27.1.2010
Pramod