High Court Patna High Court - Orders

Ajay Kumar vs The State Election Commission, on 28 September, 2011

Patna High Court – Orders
Ajay Kumar vs The State Election Commission, on 28 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.16239 of 2011
                                              Ajay Kumar
                                                 Versus
                                 The State Election Commission,
                                    ----------------------------------

2 28/09/2011. Mr Rajiv Verma, learned Sr.Advocate for the

petitioner, AC to SC 22 for the State respondents, Mr Sanjiv

Nikesh for the State Election Commission and Mr S.K.Sinha for

respondent no.5, are present.

Petitioner has come to this Court for quashing order

dated 23.6.2011, passed in Case no. 31 of 2011, whereby

respondent no.2, the State Election Commission has set aside

the election of the petitioner for the post of Mukhia.

Respondent no.5 files counter affidavit with service

of copy to the counsel for the petitioner, State and the

Commission today in the court itself.

As prayed by the parties, list this matter within top

ten cases on 13.10.2011.

Counsel for the Commission submits that process of

election is not going to take place in the near future, much less

in October or November, 2011.

In view of the submissions of the counsel appearing

for the Commission, this court does not propose to pass any

interim order.

Shashi. (Samarendra Pratap Singh, J.)