IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15367 of 2010
RANJIT KUMAR YADAV & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
04/ 01.10.2010 Heard learned counsel for the petitioners, learned counsel
for the State of Bihar and its authorities (respondent nos. 1 to 7),
learned counsel for the State Election Commission and its authority
(respondent nos.12 and 13) as well as learned counsel for respondent
no.8 whose post of Chief Councillor is in dispute in this writ
petition.
Issue notice to respondent nos. 9 to 11 by both processes,
i.e. under ordinary process as well as under registered cover with
A/D for which requisites etc. must be filed by the petitioners within
one week, failing which this writ petition as against them shall stand
dismissed without further reference to the Bench.
Put up this case under the same heading on 29th of
October, 2010.
Sunil ( S. N. Hussain, J.)