IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.3 of 2010
RAMANAND PRASAD SINGH
Versus
SRI SAMRAT CHY@ RAKESH KR &ORS
-----------
02 20.01.2011 This election petition was filed on 20.12.2010 and as
reported by the stamp reporter is defect free.
It is admitted for hearing.
Issue notice to the nine respondents by ordinary process
and registered post (without acknowledgement due). Nine copies of
the election petition duly signed are already on record. Petitioner
would file nine extra copies and take all necessary steps in these
regards within one week.
In addition to the aforesaid two steps of service of
notice, petitioner should also file yet another copy of the election
petition duly signed for service of notice on the respondent no.1. That
notice would go through the Court with a request to the Secretary of
the Bihar Legislative Assembly to serve it on the respondent no.1 who
is an elected member of the Bihar Legislative Assembly and whose
election has been challenged in this election petition. The Court
would request the said Secretary to inform the Court with regard to
service of notice as soon as possible.
List this matter on 3rd March, 2011.
Trivedi/ (Navaniti Prasad Singh, J.)