High Court Patna High Court - Orders

Bisundeo Sahni &Amp; Anr vs The State Of Bihar &Amp; Ors on 25 April, 2011

Patna High Court – Orders
Bisundeo Sahni &Amp; Anr vs The State Of Bihar &Amp; Ors on 25 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.6557 of 2011
                               BISUNDEO SAHNI & ANR .
                                         Versus
                            THE STATE OF BIHAR & ORS .
                                       -----------

2/ 25/04/2011 Heard learned counsel for the petitioner, for the

State and for the State Election Commission.

The two petitioners contend that they filed their

nomination on 4.3.2011 and 5.3.2011 respectively before

the returning officer, Bisfi in the District of Madhubani for

contesting the Gram Panchayat elections. Reliance is placed

on the money receipt granted to them. The allegation is that

their nomination papers have deliberately been made

missing to frustrate them from contesting the panchayat

elections.

Learned counsel for the State Election

Commission submits that it is a question of fact which

requires an enquiry as to how the nomination papers, if

filed, have gone missing. Whether they were in fact filed

and/or whether they have been rejected after scrutiny etc.

The contention of the counsel for the Commission

is unexceptionable. This fact finding enquiry obviously

cannot be the subject-matter of the writ petition. But, the

Court is satisfied that the petitioner has made out a case

for a direction to the Commission to hold an enquiry into

the matter.

2

Needless to state that based on the report of the

enquiry the Commission shall take consequential necessary

action in civil/criminal law as the case may be against the

person concerned. Let such enquiry be completed within a

maximum period of one month from the date of

announcement of the panchayat election results.

In any such enquiry it goes without saying that

petitioner is necessarily required to be associated with and

oral hearing granted to him also.

In case the allegations of the petitioner are found

to be correct, the present order shall be without prejudice

to the rights of the petitioner to pursue such other

appropriate remedies as he may be advised against the

concerned.

The writ application stands disposed.

KC                         ( Navin Sinha, J.)