Court No. - 23 Case :- ELECTION PETITION No. - 16 of 2009 Petitioner :- Rajendra Singh Yadav Respondent :- Raja Ram Pal Petitioner Counsel :- In Person,N.K. Pandey,Sudha Pandey Respondent Counsel :- Km.Akanksha Yadav,Prem Prakash Hon'ble Virendra Singh,J.
This petition is put up today. Heard learned counsel for the
petitioner Sri R.A.Mishra.
Learned counsel for the petitioner who was allowed to get
published the withdrawal application as per provisions under
Section 109 of the R.P.Act, submits that the publication draft from
the office of this Court was given to him on 6.11.2009 while the
date was fixed for 13.11.2009 and due to lack of time the
publication could not be made and therefore, the some time more
may be allowed.
Another counsel Sri N.K. Pandey who earlier filed this petition
opposed the prayer of Sri Mishra.
A crucial point of determination has arisen in this Court that Sri
Pandey is to be heard in this case for the petitioner or Sri Mishra is
to be heard.
The petitioner is directed to appear in person on the date fixed for
the aforesaid purpose.
Put up on 30th July, 2010.
Order Date :- 16.7.2010
Meenu