Section 218(1)(j) in Civil Court Rules of the High Court of Judicature at Patna
(j)[ Cases arising out of Election Petitions under the Bihar District Board Election Petitions Rules, 1939.] [For Election cases arising out of Representation of People Act, 1951, See H.C. memo. no. 2232- 44, dated 25th February, 1958 read with H.C. letter no. 7132-45, dated 1st August, 1958.]