IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10482 of 2011
Saryug Sahani
Versus
The State Of Bihar & Ors
-----------
2 14.07.2011 The petitioner was a candidate of Mukhiya of Kahua
Gram Panchayat within Biraul Block in the district of
Darbhanga. He submits that he was declared elected but
subsequently on the grievance of other side recounting of votes
was done in a haphazard manner and other side was declared
elected by 3 votes. The petitioner submits that he made
complaint to the State Election Commission who in turn vide
memo no.6772 dated 30.5.2001 directed the District Returning
Officer to submit a report. The matter is still pending before him.
Without expressing any opinion on the merit of the
case, this court observes that the State Election Commission
should dispose of the representation/complaint of the petitioner
in accordance with law.
With the aforesaid observation, this writ petition
stands disposed of.
(S.P.Singh,J)
KHAN