Gujarat High Court Case Information System
Print
EP/4/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ELECTION
PETITION No. 4 of 2009
With
ELECTION
PETITION No. 5 of 2009
With
ELECTION
PETITION No. 1 of 2010
=========================================
ADAMBHAI
ABDULBHAI VAGDIYA - Petitioner(s)
Versus
VASANTKUMAR
PARTHIBHAI BHATOL - Respondent(s)
=========================================
Appearance :
MR
HARSHADRAY A DAVE for Petitioner(s) : 1,MR HARDIK A DAVE for
Petitioner(s) : 1,
VIRAL K SHAH for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/02/2011
ORAL
ORDER
The
above petitions i.e. Election Petition No.4 of 2009 is filed on
22.10.2009, Election Petition No.5 of 2009 is filed on 29.10.2009 and
Election Petition No.1 of 2010 is filed on 29.10.2009 and
subsequently, these petitions are placed before this Court and the
matters were adjourned from time to time.
Today
also, learned advocate for the respondents prayed for time to file
written statement against the statement of the petitioners. The
petitioner Brahmkshatriya Bhagvatiben Khetsinh opposed the same and
submitted that other side prays for time on every occasion and as per
her say, the matters are required to be disposed of as early as
possible.
This
Court is busy with Criminal Appeal and today also, this Court has
made suggestion that sometime is required to be given to the other
side to file reply, but the petitioner is not ready for the same and
opposed about time as prayed by the other side and submitted that if
this Court has no time to hear these matters, then these matters may
be placed before some other Bench.
I
have heard both the parties. The oldest matters of corruption cases
(Conviction) and other acquittal and conviction matters are pending
before this Court. Everyday, this Court is taking every matters and
everyday, this Court is trying to dispose of more than 20 to 25
matters and also in so many cases, the accused are in jail, and
therefore, those matters are required to be taken on priority basis.
In
view of above, office is directed to place these matters before the
Hon’ble Chief Justice for necessary and appropriate orders on
administrative side for placing the matters before some other Bench
of this Court.
(Z.K.SAIYED,J.)
ynvyas
Top