High Court Patna High Court - Orders

Rukmini Devi vs The State Election Commission( on 16 September, 2010

Patna High Court – Orders
Rukmini Devi vs The State Election Commission( on 16 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          LPA No. 1411 of 2010
                                                    In
                                         CWJC No. 5632 of 2010
                                                 With
                                          I.A. No. 7919 of 2010
                    ================================================
                      Rukumini Devi . ............................................... Appellant
                                                Versus
                     The State Election Commission, Patna & Ors. ......... Respondents
                    ================================================
                    Appearance:
                    For the appellant:            Mr Rajeeva Roy and
                                                  Mr R.N. Poddar, Advocates.
                    For the respondents 1,4, 5 & 8: Mr Lalit Kishore, AAG III.
                    ===============================================
                    CORAM:     HONOURABLE THE CHIEF JUSTICE
                                            AND
                               HONOURABLE MR JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per : HONOURABLE THE CHIEF JUSTICE)

2. 16.09.2010. Re. LPA No. 1411/2010 & I.A. No. 7919/2010.

Learned Advocate Mr Rajeeva Roy appears for
the appellant. He states that the respondent authorities will
be served through the concerned Standing Counsels.

Let notice be issued to the respondent nos. 6 & 7,
to be made returnable on 25th October 2010. Notice will be
issued through Court process. Requisites etc. will be filed
within one week from today.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip