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/