High Court Patna High Court - Orders

Saryug Sahani vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Saryug Sahani vs The State Of Bihar & Ors on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.10482 of 2011
                                     Saryug Sahani
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2 14.07.2011 The petitioner was a candidate of Mukhiya of Kahua

Gram Panchayat within Biraul Block in the district of

Darbhanga. He submits that he was declared elected but

subsequently on the grievance of other side recounting of votes

was done in a haphazard manner and other side was declared

elected by 3 votes. The petitioner submits that he made

complaint to the State Election Commission who in turn vide

memo no.6772 dated 30.5.2001 directed the District Returning

Officer to submit a report. The matter is still pending before him.

Without expressing any opinion on the merit of the

case, this court observes that the State Election Commission

should dispose of the representation/complaint of the petitioner

in accordance with law.

With the aforesaid observation, this writ petition

stands disposed of.

(S.P.Singh,J)

KHAN