Allahabad High Court High Court

Rajesh Kumar, vs State Of U.P.,Thru. Prin. … on 6 August, 2010

Allahabad High Court
Rajesh Kumar, vs State Of U.P.,Thru. Prin. … on 6 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7567 of 2010

Petitioner :- Rajesh Kumar,
Respondent :- State Of U.P.,Thru. Prin. Secy.,Panchayati Raj & Others
Petitioner Counsel :- S.K. Yadav
Respondent Counsel :- C.S.C.,Sanjay Sarin

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard learned counsel for the petitioner and the learned counsel for the State.
The petitioner who is a candidate for the office of Pradhan is allegedly
aggrieved by the non inclusion of certain names in the voter list.
No direction can be issued by this Court for inclusion or deletion of the names
of any particular person in the voter list as this Court would not have
sufficient material for the same. Besides, the registration of names in the voter
list or deletion thereof is governed by the U.P. Panchayati Raj (Registration of
Electoral Rolls) Rules, 1994 and the rules framed in this regard.
We, therefore, dismiss this petition, being not maintainable, with liberty to the
aggrieved person to take recourse in this regard before the appropriate forum.
Order Date :- 6.8.2010
Arjun