High Court Patna High Court - Orders

Choudhary Mahboob Ali Kaiser vs Dr. Arun Kumar on 10 February, 2011

Patna High Court – Orders
Choudhary Mahboob Ali Kaiser vs Dr. Arun Kumar on 10 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  E.P. No.5 of 2011
                        CHOUDHARY MAHBOOB ALI KAISER
                                         Versus
                                 DR. ARUN KUMAR
                                     -     ----------
                                         -

3. 10.02.2011 This Election petition is admitted for

consideration as apparently there are no defects and it

has been filed within time.

Issue notice to sole respondent by Registered

post and ordinary process.

So far as, the sole respondent is concerned as

he is elected member of the Bihar State Legislative

Assembly. Let notice be issued to him by Registered

Post and ordinary process for which the petitioner would

also file an additional attested copy of the election

petition for service of notice.

In this regard the notice would be served

through the Secretary of Legislative Assembly. The

request is being made by the Court to the Secretary of

the Bihar Legislative Assembly, to send the report of

service within two weeks of affecting the service. The

sole respondent would be required to file the written
2

statement within 30 days of receipt of first notice by

them.

Namita ( Navaniti Prasad Singh, J.)