High Court Patna High Court - Orders

Pradeep Singh vs Sri Vinay Bihari on 29 July, 2011

Patna High Court – Orders
Pradeep Singh vs Sri Vinay Bihari on 29 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Election Petition No.2 of 2011
                                           Pradeep Singh
                                                Versus
                                         Sri Vinay Bihari
                                   ----------------------------------

10 29.07.2011 On behalf of the petitioner it is stated that the

evidences on affidavit of his witnesses have been filed. They

shall be treated as examination-in-chief. Cross examination of

petitioner’s witnesses can only take place once the records are

received.

List this matter for fixing the date for recording the

evidence and cross examination as soon as the records are

received. In case of any delay, the office would take steps to

write a reminder and inform the Court accordingly.

On behalf of the sole respondent, a fresh

Vakalatnama is being filed. Let it be kept on record.

Singh                                          ( Navaniti Prasad Singh, J.)