IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1411 of 2010
In
CWJC No. 5632 of 2010
With
I.A. No. 7919 of 2010
================================================
Rukumini Devi . ............................................... Appellant
Versus
The State Election Commission, Patna & Ors. ......... Respondents
================================================
Appearance:
For the appellant: Mr Rajeeva Roy and
Mr R.N. Poddar, Advocates.
For the respondents 1,4, 5 & 8: Mr Lalit Kishore, AAG III.
===============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
AND
HONOURABLE MR JUSTICE JYOTI SARAN
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
2. 16.09.2010. Re. LPA No. 1411/2010 & I.A. No. 7919/2010.
Learned Advocate Mr Rajeeva Roy appears for
the appellant. He states that the respondent authorities will
be served through the concerned Standing Counsels.
Let notice be issued to the respondent nos. 6 & 7,
to be made returnable on 25th October 2010. Notice will be
issued through Court process. Requisites etc. will be filed
within one week from today.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip