High Court Patna High Court - Orders

Sunita Devi vs The State Election Commission on 24 August, 2011

Patna High Court – Orders
Sunita Devi vs The State Election Commission on 24 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.9868 of 2011
                                             Sunita Devi
                                                Versus
                               The State Election Commission & Ors

2    24.8.2011

Heard counsel for the petitioner and learned counsel

appearing on behalf of the State Election Commission.

The petitioner seeks a direction to the respondent

authorities to recount the votes poled in the Panchayat Election,

2011 for the post of Mukhiya of Gram Panchayat Manikpur

(Constituency No.1) in Tarapur Block in the district of Munger.

The petitioner states that she lost election of

Mukhiya by margin of 4 votes only and as per circular issued by

the State Election Commission in case if the margin of defeat is by

less than 9 votes, then the Returning Officer ought to have ordered

for recounting of the votes on a petition filed by any of the

aggrieved party. The petitioner further states that in spite of

request, the Returning Officer did not recount the votes and as

such she represented to the State Election Commission by

Annexure-3.

Having considered the facts and circumstances of

the case, this writ petition is disposed of with an observation that

the State Election Commission would dispose of the

representation of the petitioner dated 22.5.2011 contained in

Annexure-3 preferably within three weeks from the date of

receipt/production of a copy of this order.

    KHAN                                            (S.P. Singh,J)