Patna High Court – Orders
The State Of Bihar &Amp; Anr vs Nirmala Devi &Amp; Ors on 15 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1173 of 2010
In
CWJC No. 9995 of 2009
With
I.A. No. 6590 of 2010
And
I.A. No. 6589 of 2010
===================================================
The State of Bihar & ors.
Versus
Nirmala Devi & Ors.
===================================================
APPEARANCE
For the appellants: Mr. Vishwambhar Prasad, AC to GP IV.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
7. 15.11.2010. Leave to transpose respondent nos. 2, 3, 4 & 6 as
appellant nos. 3, 4, 5 & 6 respectively.
Cause title of the appeal and the applications be
accordingly amended.
Respondent no. 1 though served has not entered
appearance.
Respondent no. 5, the State Election Commission
be served through the learned counsel.
At the request of the learned Advocate appearing
for the appellants, stand over to 22.11.2010.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )