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.)