High Court Jharkhand High Court

Swaroop Dutta vs State Of Jharkhand & Ors. on 28 March, 2011

Jharkhand High Court
Swaroop Dutta vs State Of Jharkhand & Ors. on 28 March, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(C) No.4385 of 2003
           Swaroop Dutta                                ...     ...             Petitioner
                               Versus
           The State of Jharkhand & ors.                ...      ...        Respondents
                               -----
           CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
           For the Petitioner        : Mr. J. Rahman, Advocate
           For the respondent        : J.C. to S.C.-I
                               -----

06/28.03.2011

. Petitioner happens to be aggrieved by an action of the

respondents whereby name of the petitioner had been removed from the

Electoral Roll of Part No.203 for Maheshpur Constituency (reserved for the

members of scheduled tribe), but by this time, that Electoral Roll must have

been revised and, therefore, in all probabilities, this application seems to have

become infructuous.

However, learned counsel appearing for the petitioner seeks time

to verify this fact.

As prayed for, list this case on 4.04.2011

(R.R. Prasad, J.)

Ravi/