IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16730 of 2009
1. PARMATMA SINGH S/O LATE DWARIKA SINGH VILL MUJAN
P.O.MUJAN, P..S. MOHANIA, DISTT-KAIMUR (BHABUA)
2. KAMLESH KUMAR PANDEY S/O LATE MARKANDEY PANDEY
R/O VILL LAHURBAY, P.O. MUJAN, P.S. MOHANIA, DISTT- KAIMUR
(BHABUA)
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY CO-
OPERATIVE SOCIETIES GOVERNMENT OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE KAIMUR- CUM- CONDUCTING
OFFICER OF THE PACS ELECTION
3. THE BLOCK DEVELOPMENT OFFICER MOHANIA KAIMUR CUM-
ELECTION OFFICER OF MUJAN PACS ELECTION
4. THE CHIEF ELECTION OFFICER, BIHAR RAJYA NIRBACHAN
TRIBUNAL PATNA-16
5. ABHIMANYU SINGH @BITTU S/O TEJBALAY SINGH R/O VILL
MUJAN, P.O. MUJAN, P.S. MOHAINIA,DISTT- KAIMUR(BHABUA)
For the Petitioners:- Mr. Ranjan Kr. Singh, Advocate
For State Election Authority:- Mr. M.K. Thakur, Advocate
-----------
02. 03.12.2010 It is fairly submitted that the Election in
question was over and that the petitioner has remedy
in an Election Petition before the Assistant Registrar,
Co-operative Society in the District Concerned.
Needless to state that this writ petition is
disposed off in view of the alternative remedies
available with the observation that if the petitioner files
any application, it is required to be considered on its
own merits in accordance with law and disposed off
expeditiously within reasonable time or time as may be
prescribed in the stature for disposal of the same.
The application stands disposed.
P.K. ( Navin Sinha, J.)