High Court Patna High Court - Orders

Guddi Kumari @ Poonam Devi vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Guddi Kumari @ Poonam Devi vs The State Of Bihar &Amp; Ors on 11 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.6327 of 2011
                          GUDDI KUMARI @ POONAM DEVI .
                                        Versus
                            THE STATE OF BIHAR & ORS .
                                      -----------

2/ 11/04/2011 Heard learned counsel for the petitioner and

learned counsel for the State as also for the State

Election Commission.

The controversy whether the resignation of the

petitioner was accepted on 15.3.2011 by the District

Superintendent of Education-cum-District Programme

Coordinator, Banka or whether on 24.3.2011 as

modified by him subsequently by order dated 28.3.2011

already appears to have engaged the attention of the

Election Authorities as apparent from their letter dated

2.4.2011 directing that subject to the result of the

enquiry appropriate action be taken in the matter if the

District Superintendent of Education is found to have

acted in conspiracy, resulting in rejection of the

nomination of the petitioner.

This Court directs the District Magistrate,

Banka-cum-District Electoral Officer to ensure that this

direction of the State Election Commission is complied

with within a maximum period of one month from the

date that the election results are declared in Banka and

an appropriate report is sent to the State Election
2

Commission along with a copy to the petitioner.

The Court finds it difficult at this stage to

interfere with the order rejecting the nomination on the

aforesaid ground in writ jurisdiction. This shall be

without prejudice to other rights and remedies of the

petitioner in law.

The writ application is disposed.

KC                            ( Navin Sinha, J.)