IN THE HIGH COURT OF JUDICATURE AT PATNA
E P No 2 of 2010
Asha Devi
Versus
Raghvendra Pratap Singh
-----------
11 05.08.2011 As issues have already been framed, list of witnesses, list of
documents already filed, documents already received, let the election
petitioner file deposition of her witnesses in chief on affidavit within one
week after serving a copy on the other side.
In the meantime, parties may inspect the documents in
accordance with law.
Learned counsel for the petitioner would produce the
election petitioner on 19th of August, 2011 for her cross examination.
This case will be listed on 19th of August, 2011 under the
heading For Hearing.
M.E.H./ (Navaniti Prasad Singh)