High Court Patna High Court - Orders

Heman Rai vs The State Election … on 5 July, 2010

Patna High Court – Orders
Heman Rai vs The State Election … on 5 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              LPA No.900 of 2008
                                HEMAN RAI
                                   Versus
                   THE STATE ELECTION COMMISSION & ORS.
                                  -----------

09- 5.7.2010 Heard learned Advocate Mr. S.B.K. Mangalam

appearing for the appellant.

Admit.

List for hearing in due course.

The learned Advocate appearing for the

appellant presses I.A. No. 6712 of 2008, wherein prayer

has been made for stay of operation of the judgment and

order dated 25.6.2008 passed by the learned Civil Judge,

Junior Division No.II, Chapra in Election Petition No.21

of 2006 as also the order dated 22.10.2008 passed by the

learned Single Judge in C.W.J.C. No.9840 of 2008. The

prayer for stay is refused.

I.A. No. No.6712 of 2008 is accordingly

disposed of.

(R.M. Doshit, C.J.)

(S.K. Katriar, J.)
S.K.Pathak/