High Court Patna High Court - Orders

Muni Charan vs The State Of Bihar &Amp; Ors on 12 July, 2010

Patna High Court – Orders
Muni Charan vs The State Of Bihar &Amp; Ors on 12 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.8787 of 2010
                                       MUNI CHARAN
                                            Versus
                                THE STATE OF BIHAR & ORS
                                          -----------

03/ 12.07.2010 Heard learned counsel for the petitioner, learned

counsel for the State and learned counsel for the State Election

Commission.

2. I.A. No. 5459 of 2010 has been filed on behalf of

the petitioner for stay of the election of Gram Panchayat, Khurmabad

as well as for stay of operation of order dated 22.04.2010, by which

Munsif- I, Sasaram allowed Election Petition No.08 of 2006.

3. From the election petition (Annexure 5) filed

before the Munsif, Sasaram, it is quite apparent that it was filed by

respondent no.5 for the reliefs that recounting of all the ballots of all

the candidates for the post of Mukhiya of Gram Panchayat,

Khurmabad be ordered and after recounting certificate issued in

favour of opposite party no.3 (petitioner) be set aside and the election

petitioner be declared to be returned candidate, but by the impugned

judgment, the Munsif has set aside the election of the petitioner as

illegal, null and void and ordered for fresh election.

4. On the other hand, learned counsel for the

respondent-State and learned counsel for respondent no. 5 submit

that the Munsif was quite justified in passing the said order, on the

basis of which election is going to be held on 18.07.2010, in which

the parties have filed their respective nominations.
2

5. In the facts and circumstances of the case, the said

interlocutory application is allowed. Let the operation of order dated

22.04.2010 (Annexure 1) passed by Musif-I, Sasaram in Election

Petition No. 08 of 2006 be stayed and the consequent election to be

held on 18.07.2010 for the post of Mukhiya of Gram Panchayat,

Khurmabad be also stayed during the pendency of this writ petition.

6. Let a copy of this order be handed over to Mr.

Sanjeev Nikesh, learned counsel for the State Election Commission.

MPS/                              ( S N. Hussain, J. )