W.P.No.6219/2010
Smt. Renu Shah Kant Shirshi Dev Singh and 0thers.
22.6.2010.
Shri K.K.Trivedi, counsel for the petitioner.
Notice issued to respondent no.1 has not returned back.
Service be awaited.
Be listed for hearing on 12th July, 2010.
I.A.No.5662/2010
It is submitted by Shri Trivedi that in the case, the election
petition was filed by the counsel and not by the petitioner and in
view of recent pronouncement by the Apex Court in Sreeram
Reddy vs. Returning Officer : AIR 2010 SC 137, such petition is
liable to be dismissed.
Considering aforesaid, we direct that till next date of
hearing, further proceedings in Election Petition No.6/2010 before
the District Judge, Sidhi shall remain stayed.
Certified copy as per Rules.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
Judge Judge
JLL