IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5991 of 2011
GEETA DEVI .
Versus
THE BIHAR STATE ELECTION COMMI .
-----------
2/ 11/04/2011 Heard learned counsel for the petitioner
and learned counsel for the State.
The grievance of the petitioner is against
the rejection of the nomination filed for a reserved
post.
There is no statement in the writ
application that the petitioner had filed nomination
supported by a proper caste certificate.
The Court finds no merit in this case.
The writ application stands accordingly
dismissed.
KC ( Navin Sinha, J.)