IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5940 of 2011
ARTI DEVI .
Versus
THE STATE OF BIHAR & ORS .
-----------
2/ 08/04/2011 Heard learned counsel for the petitioner and
learned counsel for the State as also for the State
Election Commission.
The grievance of the petitioner is with regard
to location of Booth Nos.81, 82 and 83 of Raghunathpur
North, P.S. Bhargama, District- Araria.
It is fairly acknowledged that the petitioner
has already represented before the State Election
Commission dated 25.3.2011 .
These are matters pertaining to the domain of
the State Election Commission, it is expected to act in
accordance with law.
The writ application is disposed in the
aforesaid terms.
KC ( Navin Sinha, J.)