Allahabad High Court High Court

Arya Ramsharan @ Lahtu & Another vs Smt. Seema Upadhyaya on 13 July, 2010

Allahabad High Court
Arya Ramsharan @ Lahtu & Another vs Smt. Seema Upadhyaya on 13 July, 2010
Court No. - 25

Case :- ELECTION PETITION No. - 15 of 2009

Petitioner :- Arya Ramsharan @ Lahtu & Another
Respondent :- Smt. Seema Upadhyaya
Petitioner Counsel :- In Person,Sunil,Vivek Maheshwari
Respondent Counsel :- K.R.Singh

Hon'ble Virendra Singh,J.

This petition is put up today.

Learned counsel for both the parties have been heard on the
pleadings and perused the record.

The following issues in the petition emerges for decision: –

(i) Whether nomination papers of Sri Surendra Kumar, Sri
Devendra Kumar and Sri Subhash Sharma have been improperly
rejected by the Returning Officer? If so, its effect.

(ii) To what relief the petitioners are entitled in this petition.

No other issue neither arises nor pressed. Pleadings not covered in
the aforesaid issues, shall be deemed to have been waived.

Both the parties are directed to adduce their evidence on
16.07.2010 and be it put up for final hearing on the date fixed.

Order Date :- 13.7.2010
Jaideep/-