IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18465 of 2011
Nagma Khatoon
Versus
The State Eletion Commission,B
-----------
2 20.10.2011 Learned counsel for the petitioner
submits that the petitioner had won the
election as a Mukhiya in the year 2010-11. The
election of the petitioner was challenged by
her opponent before the Munsiff, Bhagalpur.
The case is still pending there. The husband
of the opponent of the petitioner has filed a
case before the State Election Commission. It
has been pointed out by the counsel for the
petitioner that vide Annexure-3, the election
of the petitioner in the year 2007 as a Mukhiya
was challenged by her opponent Rinku Devi and
the State Election Commission had come to a
finding that the petitioner belongs to the
extremely backward category of Muslims and,
therefore, was entitled for the seat in
question.
Counsel for the State Election
Commission shall seek instructions and file a
counter affidavit in this case, if so advised.
In the meantime, this Court stays the
proceeding before the State Election
2
Commission.
Issue notice to respondent no. 8 both
under registered cover with A/D as well as
under ordinary process, requisites etc. for
which under both processes must be filed by
4.11.2011 from today failing which this
application shall stand dismissed without
further reference to a Bench.
List this case on appearance of
respondent no. 8 at the top of the list.
Sanjay (Sheema Ali Khan, J.)