IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14313 of 2009
1. RAMBABU PRASAD S/O LATE MAYA PRASAD VILL- CHIUTAHA,
BLOCK & P.S. RAMGARWA, DISTT. MOTIHARI (EAST CHAMPARAN)
BIHAR
Versus
1. THE STATE OF BIHAR THROUGH THE COLLECTOR MOTIHARI
(EAST CHAMPARAN)
2. THE ADDITIONAL COLLECTOR-CUM-ELECTION OFFICER
DISTT. MOTIHARI (EAST CHAMPARAN)
3. THE COLLECTOR-CUM-DISTRICT ELECTION OFFICER DISTT.
MOTIHARI (EAST CHAMPARAN)
4. THE DISTRICT CO-OPERATIVE OFFICER-CUM-DEPUTY DISTT.
MOTIHARI (EAST CHAMPARAN)
5. THE BLOCK DEVELOPMENT OFFICER-CUM-C.O.-CUM-
ELECTION OFFICER (PAX) BLOCK- RAMGARWA, DISTT.
MOTIHARI (EAST CHAMPARAN)
-----------
For the petitioner:- Mr. Prem Sheela Pandey, Adv.
For the State Election Authorty:- Mr. M.K. Thakur, Adv.
Mr. Rajeev Kumar, Adv.
For the State:- Mr. Atal Bihari Pandey, Adv.
————
3. 28.01.2011 In view of the preliminary objection raised on
behalf of the respondents with regard to the remedy of an
election petition, leave is sought to withdraw the application
to avail appropriate remedies in an election petition, if so
advised, where all issues can be appropriately examined.
In view of the fact that the writ Court had in fact
taken up the writ petition for consideration and given certain
direction on 19.11.2009, if the petitioner files an application
for condoning of delay, let the question of limitation in the
election petition be computed from the date of the present
order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)