Gujarat High Court Case Information System
Print
CA/3445/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3445 of 2011
In
APPEAL
FROM ORDER No. 396 of 2010
=========================================================
JAYESHBHAI
MAHESHCHANDRA GOR - Petitioner(s)
Versus
UMARGAM
INDUSTRIES ASSOCIATION & 157 - Respondent(s)
=========================================================
Appearance
:
MR
JAL SOLI UNWALA for
Petitioner(s) : 1,
MR LR PATHAN for Respondent(s) : 1 - 2, 4,6 -
12,14 - 17,19 - 24, 46,49 - 50, 54,56 - 58,60 - 62,64 - 66,68 - 74,76
- 79, 82, 86,89 - 90, 92, 96,98 - 103, 105,107 - 108, 112,114 - 117,
119,122 - 133, 142, 144,
None for Respondent(s) : 3, 5, 13, 18,25
- 45,47 - 48,51 - 53, 55, 59, 63, 67, 75,80 - 81,83 - 85,87 - 88,
91,93 - 95, 97, 104, 106,109 - 111, 113, 118,120 - 121,134 - 141,
143,145 -
158.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/03/2011
ORAL
ORDER
This
application is filed for the following reliefs:
“(A)To allow and
admit this application;
(B) To hold and declare
that the opponents herein have no right, authority or powers to hold
the election scheduled to be held on 31.3.2011 as per the election
programme dated 30.1.2011 and be further pleased to restrain the
opponents herein from holding the election scheduled to be held on
31.3.2011 as per the election programme dated 30.1.2011, till the
final disposal of the special Civil Suit No. 90 of 2009.
(C )xxxxxxxx.”
2. Heard the learned
Advocate for the Applicant. Considering the facts and circumstances
of this case, I am of the opinion that since the election process is
already over, it will not be appropriate to disturb the election
process. However, it is made clear that the result of the election
will not be implemented without the permission of this Court.
3. With the above
observation, the Civil Application stands disposed of.
(K.S.JHAVERI,J.)
pawan
Top