High Court Patna High Court - Orders

Ramanand Prasad Singh vs Sri Samrat Chy@ Rakesh Kr &Amp;Ors on 20 January, 2011

Patna High Court – Orders
Ramanand Prasad Singh vs Sri Samrat Chy@ Rakesh Kr &Amp;Ors on 20 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              E.P. No.3 of 2010
                          RAMANAND PRASAD SINGH
                                   Versus
                     SRI SAMRAT CHY@ RAKESH KR &ORS

                                       -----------

02 20.01.2011 This election petition was filed on 20.12.2010 and as

reported by the stamp reporter is defect free.

It is admitted for hearing.

Issue notice to the nine respondents by ordinary process

and registered post (without acknowledgement due). Nine copies of

the election petition duly signed are already on record. Petitioner

would file nine extra copies and take all necessary steps in these

regards within one week.

In addition to the aforesaid two steps of service of

notice, petitioner should also file yet another copy of the election

petition duly signed for service of notice on the respondent no.1. That

notice would go through the Court with a request to the Secretary of

the Bihar Legislative Assembly to serve it on the respondent no.1 who

is an elected member of the Bihar Legislative Assembly and whose

election has been challenged in this election petition. The Court

would request the said Secretary to inform the Court with regard to

service of notice as soon as possible.

List this matter on 3rd March, 2011.

     Trivedi/                             (Navaniti Prasad Singh, J.)