High Court Patna High Court - Orders

Ajijun Nesha vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Ajijun Nesha vs The State Of Bihar &Amp; Ors on 28 March, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.4997 of 2011
                                          AJIJUN NESHA .
                                             Versus
                                    THE STATE OF BIHAR & ORS .
                                          -----------

2. 28.03.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner seeks inclusion of her name in the voters list of

Village Sundarpur under Gram Panchayat Raj Pachrukha (East) P.S. &

Anchal Banjaria, District East Champaran so as to enable her not only

to caste her vote in the ensuing Panchayat election but also file

nominations for the post of Mukhiya.

Learned Counsel for the petitioner submits that when her name

was left out from the voters list she petitioned the Booth Level Officer

who on 25.2.2010 submitted a list of persons whose names had been

left out in which her name figured at serial 16.This was given to the

BDO cum Assistant Election Registration Officer on 20.7.2010. A fresh

list was submitted by the Block Level Officer on 3.1.2011 to the BDO

cum Assistant Election Registration officer in which her name again

figured at serial 40. The petitioner states that she was asked by the

BDO cum Assistant Election Registration Officer to appear before him

on 4.3.2010 which she did notwithstanding all of which her name was

not added.

The lack of jurisdiction in the Court to grant any relief to the

petitioner after the Panchayat elections have been notified and the

electoral role have achieved finality have been noticed in the order of

this Court in CWJC No. 4723 of 2011 disposed off by this Court on

25.3.2011 in light of the order of a Division Bench of this Court reported

in 2001 (3) PLJR 677.

That however shall not close the issue with regard to the

allegations of dereliction in duty by those responsible for necessary

corrective action by the officials, if what the petitioner contends on facts

be correct.

The District Magistrate, East Champaran is directed to hold an

enquiry by himself after notice to the petitioner and the BLO/BDO. He

shall call for the original orders of the matter and then arrive at a finding

of fact. If he concludes that there was any dereliction duty on the part of

the government officials concerned, it is expected that he shall consider

ordering appropriate departmental action against the concerned so that

in future the citizens are not denied right to franchise merely because of

dereliction of duty by those in whom the Government vested powers in

trust to be used and not abused.

Let such compliance by the District Magistrate be done by a

reasoned and speaking order in accordance with law within a maximum

period of four months from the date of receipt and or presentation of a

copy of this order before him.

The writ application stands dismissed with the aforesaid

directions.

Snkumar/-                                    (Navin Sinha,J.)