IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (C) No. 1568 of 2011
---
Krishna Devi ... ... Petitioner
Versus
1. The State of Jharkhand
2. The Divisional Commissioner, Dumka
3. The District Election Officer-cum-Deputy Commissioner, Sahibganj
4. The Returning Officer-cum-Additional Collector, Sahibganj
5. Bal Vikas Pariyojna Padadhikari, Rajmahal, Sahibganj
6. Shehnaj Begam ... ... Respondents
---
CORAM : HON'BLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : M/s. Vijay Pratap Singh, Senior Advocate,
A. K. Sinha & S. K. Shekhar, Advocate
For the Respondents : J. C. to A. G.
---
2. 28.03.2011
: When the case is called out, counsel for the State
submitted that petitioner should pursue the election petition filed by her
before the Divisional Commissioner, Dumka.
On this, Mr. V. P. Singh, learned senior counsel appearing
for the petitioner submitted that the same was filed on 07.01.2011
along with stay petition, but it has not been taken up as yet.
In the circumstances, the said authority is directed to pass
orders on the said election petition/stay petition after giving opportunity
of hearing to the parties, and in accordance with law, as early as
possible and preferably within a period of two months from the date of
receipt/production of the order of this copy.
With these observations and directions, this writ petition is
disposed of.
(R. K. Merathia, J.)
R. Shekhar Cp 2