Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Rajni Yadav vs State Of U.P. And 2 Others
2023 Latest Caselaw 4384 ALL

Citation : 2023 Latest Caselaw 4384 ALL
Judgement Date : 10 February, 2023

Allahabad High Court
Smt.Rajni Yadav vs State Of U.P. And 2 Others on 10 February, 2023
Bench: Saurabh Shyam Shamshery



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- WRIT - C No. - 386 of 2023
 

 
Petitioner :- Smt.Rajni Yadav
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Shashi Kumar Mishra
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Saurabh Shyam Shamshery,J.

1. This Court has already issued a general mandamus for expeditious disposal of election petitions by judgment dated 31.03.2016 passed in Writ-C No. 14277 of 2016 (Mrs. Anita Devi vs. Prescribed Authority Panchayat Raj and others) and thereafter Circular dated 06.07.2016 has also been issued by State Government. However, it appears that without placing judgment of this Court as well as circular of Government before Election Tribunal, petitioner has rushed to this Court for expeditious disposal of election petition.

2. The writ petition is accordingly disposed of with liberty to petitioner to approach Election Tribunal alongwith above judgment and circular of Government and Election Tribunal is duty bound to comply the direction issued therein.

Order Date :- 10.2.2023

AK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter