IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No.4385 of 2003
Swaroop Dutta ... ... Petitioner
Versus
The State of Jharkhand & ors. ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. J. Rahman, Advocate
For the respondent : J.C. to S.C.-I
-----
06/28.03.2011
. Petitioner happens to be aggrieved by an action of the
respondents whereby name of the petitioner had been removed from the
Electoral Roll of Part No.203 for Maheshpur Constituency (reserved for the
members of scheduled tribe), but by this time, that Electoral Roll must have
been revised and, therefore, in all probabilities, this application seems to have
become infructuous.
However, learned counsel appearing for the petitioner seeks time
to verify this fact.
As prayed for, list this case on 4.04.2011
(R.R. Prasad, J.)
Ravi/