Gujarat High Court
Election Petition No. 1 Of 1999 vs Mr Mc Bhatt For Petitioner No on 26 September, 2011
@)) IN THE HIGH COURT OF GUJARAT AT AHMEDABAD ELECTION PETITION No 1 of 1999 -------------------------------------------------------------- CHAVDA ISHWARBHAI KHODABHAI Versus PATEL DIPAKBHAI CHIMANBHAI -------------------------------------------------------------- Appearance: 1. ELECTION PETITION No. 1 of 1999 MR JIGAR P RAVAL for Petitioner No. 1 MR MC BHATT for Petitioner No. 1 MR SUNIT S SHAH for Respondent No. 1 NOTICE SERVED for Respondent No. 2,5-6 MR KETAN D SHAH for Respondent No. 3 MR MP PRAJAPATI for Respondent No. 4 -------------------------------------------------------------- CORAM : MR.JUSTICE D.P.BUCH Date of Order: 30/09/2002 ORAL ORDER
Learned Advocate for the election petitioners
states that the election petitioner is sick and has been
hospitalised and, therefore, further instructions are to
be obtained from him particularly with respect to the
manner in which the Commission, if appointed, is to be
effected. Hence he seeks time. S.O. to 14.10.2002 at
1.30 p.m.
30.9.2002[D P Buch, J.]
msp