IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12770 of 2011
Sachidanand Singh
Versus
The Bihar State Panchayat Elec
-----------
04. 27.09.2011 It appears that on 08.08.2011, the learned
counsel for the petitioner relied upon overruled decisions
and on the basis of overruled decisions, interim order of
stay was granted.
Accordingly, the order dated 08.08.2011
staying further proceeding in Election Petition No.8 of 2011
pending in the Court of S.K.Roy, Munsif-cum-Election
Tribunal, Jehanabad is hereby vacated.
On the prayer of the learned counsel for the
petitioner, put up on 12.10.2011 for hearing in admission
matter.
Saurabh ( Mungeshwar Sahoo, J.)