High Court Madhya Pradesh High Court

Smt.Renu Shah vs Kant Shrish Dev Singh on 13 May, 2010

Madhya Pradesh High Court
Smt.Renu Shah vs Kant Shrish Dev Singh on 13 May, 2010
                         W.P.No. 6219/2010

       Smt. Renu Shah            Kant Shirsh Dev Singh and others




 13.5.2010.

       Shri K.K.Trivedi, counsel for the petitioner.
       The learned counsel for the petitioner submitted that under
Section 441 of the M.P.Municipal Corporation Act, 1956, the
election petition ought to have been presented before the Election
Tribunal by the election petitioner himself and the presentation by
the counsel of the election petitioner was not competent. In the
present case, the election petition was filed by the counsel of the
election petitioner.
       Stating aforesaid, it is submitted that the learned District
Judge erred in rejecting the aforesaid objection of the petitioner.
       Considering aforesaid, issue show cause notice to
respondent no.1 to show cause why this petition be not

admitted/finally disposed of.PF within a period of one week by
RAD.

Notice be made returnable before next date of hearing.
Be listed for hearing on 22nd June, 2010.
IA No.5662/2010 for grant of interim relief
Issue notice of this application to respondent no.1.
Prayer for grant of interim relief will be considered after
hearing the other side on next date of hearing.

Certified copy as per Rules.



       (Krishn Kumar Lahoti)                       (G.S.Solanki)
               Judge                                   Judge




JLL