IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3828 of 2011
REETA DEVI .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 08.03.2011 Heard learned counsel for the petitioner
and the State.
The petitioner seeks mandamus for
inclusion of her name in the voter list for the
Panchayat Elections 2011.
It is submitted that her name did figure
in the electoral roll in the year 2009 but finds no
place in the electoral roll of 2010. That she has
represented before the District Magistrate on
24.12.2010.
Let the District Magistrate-cum-Electoral
Registration Officer consider the grievances of the
petitioner and dispose it off expeditiously so that she
is not deprived of her right to contest election for the
post of Mukhiya and her grievances rendered
infructuous by inaction of the District Magistrate.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)