Allahabad High Court High Court

Smt. Sahan Komal Kumari vs State Of U.P.& Others on 3 July, 2010

Allahabad High Court
Smt. Sahan Komal Kumari vs State Of U.P.& Others on 3 July, 2010
Court No. - 39

Case :- WRIT - C No. - 55180 of 2004

Petitioner :- Smt. Sahan Komal Kumari
Respondent :- State Of U.P.& Others
Petitioner Counsel :- N.K. Pandey,Sudha Pandey
Respondent Counsel :- C.S.C.,P.S. Baghel

Hon'ble Dilip Gupta,J.

List has been revised. No one appears to press the petition.

The Committee of Management dispute is in issue in the present
petition which was filed in the year 2004. The term of the
Committee of Management came to an end long back and several
elections may have taken place in between. The petition has,
therefore, been rendered infructuous by lapse of time. It is,
accordingly, dismissed.

It is, however, made clear that dismissal of this petition will not
affect the validity of the subsequent election(s).

Order Date :- 3.7.2010
GS