High Court Patna High Court - Orders

Ajay Kumar Sinha vs The State Of Bihar &Amp; Ors on 20 April, 2011

Patna High Court – Orders
Ajay Kumar Sinha vs The State Of Bihar &Amp; Ors on 20 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.6757 of 2011
           AJAY KUMAR SINHA, S/o. Late Tarni Prasad, R/O. At P.O. + P.S. -
           Nabi Nagar, District - Aurangabad.             .......... Petitioner.
                                     Versus
           1. THE STATE OF BIHAR.
           2. Principal Secretary, Urban Development cum Housing Department,
              Government of Bihar, Patna.
           3. The Deputy Secretary cum Director, Urban Development cum
              Housing Department, Government of Bihar, Patna.
           4. The District Magistrate, Aurangabad.
           5. The Nabi Nagar, Municipality through its Executive Officer, Nabi
              Nagar, Aurangabad.
           6. The Executive Officer, Nabi Nagar Municipality, Nabi Nagar,
              Aurangabad.
           7. Kapildeo Singh, S/o. Late Ramesh Singh, R/O. Village - Jobe, P.O.
              + P.S. - Nabi Nagar, District - Aurangabad, permanently residing at
              Mohalla Bangali Colony, near Police Line P.O. + P.S. + District -
              Gaya.
           8. The State Election Commission through its Secretary, Sone
              Bhawan, Birchand Patel Path, Patna.      ....... Respondents.
                                    -----------

02/ 20.04.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

This writ petition has been filed for a direction

to the respondents not to convene the special meeting to

discuss ‘no confidence motion’ against the petitioner till

final decision is taken by the State Election Commission.

Learned counsel for the petitioner submits that

respondent no. 7 having not participated in six consecutive

meetings and hence is disqualified and he has discussed

for ‘no confidence motion’ against the petitioner who is
2

the Chairman, Nagar Panchayat, Nabi Nagar,

Municipality.

Learned counsel for the Election Commission,

however, contended that no such direction can be given

when the respondent no. 7 has not been disqualified and

there is only allegation that a petition has been filed and a

requisition has been made for a meeting for ‘no confidence

motion’.

Hence, having regard to the facts and

circumstance, since the respondent no. 7 has not been held

to be disqualified and hence no such order directing him

not to convene the special meeting is either reasonable or

justified.

Hence, I do not find any merit in this writ

petition. However, the petitioner may move the authority

concerned for early disposal regarding the matter

concerning disqualification of the respondent no. 7 before

the Election Commission.

With the aforesaid observations, this writ

petition is disposed of.

Kundan                             (Gopal Prasad, J.)