Patna High Court – Orders
Ramakant Pathak vs The State Of Bihar &Amp; Ors on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1129 of 2010
1. RAMAKANT PATHAK S/O NAND PATHAK R/O VILL.- PAKARI, P.S.- DUMARIA GHAT,
DISTT.- EAST CHAMPARAN. A CANDIDATE FOR POST OF PRESIDENT IN PAX ELECTION OF
DAKSHINI BHAWANIPUR
Versus
1. THE STATE OF BIHAR
2. CHAIRMAN OF DAKSHINI BHAWANIPUR PAX SOCIETY
3. ELECTION OFFICER, PAX ELECTION, MOTIHARI, DISTT.- EAST CHAMPARAN
4. ASSISTANT ELECTION OFFICER PAX, SANGRAMPUR, DISTT.- EAST CHAMPARAN
5. BLOCK CO-OPERATIVE OFFICER, BLOCK- SANGARAMPUR, DISTT.- EAST CHAMPARAN
6. MUKESH THAKUR S/O LATE ANUTHA THAKUR R/O VILL.- BHAWANIPUR, P.S.- SANGRAMPUR,
DISTT.- EAST CHAMPARAN, PRESENT ELECTED CHAIRMAN FOR THE PAX SOCIETY, DAKSHINI
BHAWANIPUR
7. BIHAR STATE ELECTION AUTHORITY PATNA
-----------
2/ 15/03/2011 Learned counsel for the petitioner fairly
acknowledges that elections having been held, the
issue of any irregularities in the voters list is no
more in issue and the remedy lies only in a fresh
election petition.
The writ application is disposed as
infructuous.
KC ( Navin Sinha, J.)