IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1155 of 2010
1. RAMANAND YADAV S/O SHRI SHIVLAL YADAV R/O VILL.- SIRSIYA,
HANUMANGANJ (MEHTHAWA) PACS P.S. BHARGAMA, DISTT.- ARARIA
Versus
1. THE STATE OF BIHAR
2. THE BIHAR STATE ELECTION TRIBUNAL, THROUGH THE CHIEF
ELECTION OFFICER, PATNA
3. THE COLLECTOR-CUM DISTRICT ELECTION OFFICER ARARIA
4. THE DEPUTY DISTRICT ELECTION OFFICER, ARARIA
5. THE BLOCK DEVELOPMENT OFFICER CUM ELECTION OFFICER
(PACS) BHARGAMA DISTT.- ARARIA
6. SURASH KUMAR SRIVASTWA S/O KAMLESHWARI SAHAY R/O VILL.
SIRSIYA HANUMANGANJ (PACS) MEHTHAWA, P.S. BHARGAMA,
DISTT.- ARARIA
-----------
02. 29.11.2010 Learned counsel for the State raises a
preliminary objection to alternative statutory remedy
available to the petitioner before the Registrar of Co-
operative.
If the petitioner files any such application
within a period of 30 days from today, let the same be
considered and disposed off after hearing all concerned
by a reasoned and speaking order in accordance with
law preferably within a maximum period of six months
from the date of receipt/production of a copy of this
order.
The application stands disposed.
P.K. ( Navin Sinha, J.)