IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.3 of 2011
Faraz Fatmi
Versus
Ashok Kumar Yadav & Ors
-----------
8 1.7.2011 It appears that notices were directed to be issued in
respect of respondent nos.1 to 11. In course of time it is recorded
that notices have been validly served on all respondents.
Regrettably only respondent nos.1 and 9 have appeared.
Respondent no.1 today has filed a written statement and
proposed issues.
Mr. S.B.K.Manglam, learned counsel for respondent
no.1 states that he would file list of witnesses and documents by
13.7.2011 after serving a copy thereof on the election petitioner .
The election petitioner to complete the requirements by the said
date.
List for orders on 15.7.2011. All other respondents
appearing /non appearing, who have chosen in spite of time
being granted, not to file written statement will be deemed to be
not opposing the election petition and no written statement on
their behalf will be taken on record.
Singh ( Navaniti Prasad Singh, J.)