Gujarat High Court High Court

Brahmkshatriya vs Umatiya on 18 June, 2010

Gujarat High Court
Brahmkshatriya vs Umatiya on 18 June, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

EP/1/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

ELECTION
PETITION No. 1 of 2010
 

 
 
=========================================================

 

BRAHMKSHATRIYA
BHAGVATIBEN KHETSINH - Petitioner(s)
 

Versus
 

UMATIYA
NOORMAHMAD NASIRBHAI & 31 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
VIRAL K SHAH for Respondent(s) :
2, 
UNSERVED-REFUSED (N) for Respondent(s) : 9, 14, 17, 28, 
MR
TEJAS M BAROT for Respondent(s) : 0.0.0, 0.0.0,0.0.0  
MR LB DABHI,
LD. ASSG. GOVT. PLEADER for Respondent(s) : 32
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 18/06/2010
 

ORAL
ORDER

Heard
Party-in-person. She has prayed for time to file reply. She states
that she will file reply on or before 09th July 2010.
Prayer as prayed for is granted. Office is directed to place the
matter for hearing on 16th July 2010.

(Z.

K. Saiyed, J)

Anup

   

Top