High Court Patna High Court - Orders

Md.Saifullah vs The State Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
Md.Saifullah vs The State Of Bihar &Amp; Ors on 4 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.5686 of 2011
                           MD.SAIFULLAH .
                               Versus
                     THE STATE OF BIHAR & ORS .
                              -----------

02. 04.04.2011 Heard learned counsel for the petitioner and for

the State.

Learned counsel for the petitioner fairly

acknowledges that the petitioner was aware in good time

that Panchayat Election was going to be held afresh in

2011 and were to be notified earlier in that year. But the

petitioner is unable to explain that if he had political

aspirations at the local level why he did not apply for a

caste certificate well in time and applied for the same as

late as on 14.2.2011 barely days before the notification

was issued on 21.1.2011 for holding the election.

Learned counsel for the petitioner submits that

be as it may an enquiry has been held and grant of

necessary caste certificate recommended on 13.3.2011.

The issue and grant of caste certificate is a

matter based on enquiry and reports. The Court is not

persuaded to put its seal of approval of the manner and

haste in which matters appear to have progressed.

If an enquiry has been held, and a report has

been submitted, it is for the executive authorities to decide

what is to be done and Court makes no pronouncement on
2

the same.

The Court is satisfied that the petitioner has

alone himself to blame for not being vigilant for the

enforcement of his right and interest.

The application stands disposed.

P.K                                    ( Navin Sinha, J.)