High Court Patna High Court - Orders

Bharat Sah vs The State Of Bihar & Ors on 27 September, 2011

Patna High Court – Orders
Bharat Sah vs The State Of Bihar & Ors on 27 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.15335 of 2009

                Bharat Sah, son of Jagdish Sah, village Kakraul, PS Rahika, Dist.
                Madhubani - Petitioner.
                                                  Vs.
                1) The State of Bihar,
                2) The Chairman, Bihar State Election Commission, Bihar, Patna.
                3) The Registrar, Civil Court, Madhubani.
                4) The Dist. Magistrate cum Dist. Election Officer, Madhubani.
                5) The B.D.O. cum Block Election Officer, Rahika, Madhubani.
                6) The Election Officer cum Circle Officer, Rahika, Madhubani.
                7) The Block Election Supervisor, Rahika, Madhubani.
                8) Ram Bharos Roy son of Hau Roy, village Mahinathpur, Gram
                   Panchayat Raj Kakraul North, PS Rahika, Dist. Madhubani -
                   Respondents.

3   27.9.2011

Heard learned counsel for the petitioner and the State.

The petitioner has challenged the order, dated

7.10.2009 passed in Election Case No. 6/2006. The writ petition

has basically become infructuous as now a fresh election has

already taken placed. The petitioner is only aggrieved by that part

of the order by which he has been declared to be Halwai by caste

which came under Annexure II earlier. At present it comes under

Annexure I.

Counsel for the petitioner submits that Kanu is a sub-

caste of Halwai. However, Kanu comes within the extremely

backward category under Annexure I whereas Halwai comes

within the backward category i.e. Annexure II. The petitioner has

not been able to show either by oral evidence or by documentary

evidence that he was Kanu by caste and as such the court below

has set aside his election.

This court cannot interfere with the order impugned

as far as the declaration of the caste is concerned.
2

This writ petition is accordingly disposed of.

haque                 ( Sheema Ali Khan, J .)