Gujarat High Court Case Information System
Print
SCA/10294/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10294 of 2011
To
SPECIAL
CIVIL APPLICATION No. 10299 of 2011
=================================================
SHREE
NANI MARAD SEVA SAHAKARIMANDLAI LTD, THRO ITS CHAIRMAN –
Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 16 – Respondent(s)
=================================================
Appearance
:
Mr Mihir Thakore, Sr.Counsel for M/S
THAKKAR ASSOC. for Petitioner(s) : 1,
Mr N J Shah,
Asstt.GOVERNMENT PLEADER for Respondent(s) : 1,
Mr H S Munshaw for
Respondent(s) : 3,
MR CHIRAG B PATEL for Respondent(s) : 4,
MR
PS CHAMPANERI for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 25/08/2011
ORAL
(COMMON) ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We
have heard the learned counsel for the parties. We have requested the
learned Advocate General to assist us in this matter. Therefore, the
matter is adjourned to 30.8.2011 as a first case immediately after
the admission board.
2. Mr
N J Shah, learned AGP to file affidavit of the authorised officer Mr
S.A. Sumra as to the procedure he adopts for deciding the objections
with regard to the inclusion or exclusion of names in the voters’
list and shall explain as to why
he is not required to pass any reasoned order for including names in
the voters’ list or for excluding names in the voters’ list. He
shall also explain in his affidavit as to the ‘summary procedure’
adopted by him while deciding an objection.
List
this matter on
30.8.2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top