Gujarat High Court High Court

Vijay vs Election on 9 July, 2008

Gujarat High Court
Vijay vs Election on 9 July, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/9081/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 9081 of 2008
 

 
 
=========================================================

 

VIJAY
G WADHWANI - Petitioner(s)
 

Versus
 

ELECTION
COMMISSION OF INDIA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YF MEHTA for
Petitioner 
None
for Respondent(s) : 1,3 - 5. 
MR
HARIN P RAVAL for
Respondent(s) : 2, 
GOVERNMENT
PLEADER for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE SHARAD D.DAVE   9th July, 2008
		
	

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M. DOSHIT)

Leave
to correct prayer paragraph 12 [b].

Learned
advocate Mr. Mehta appears for the petitioner. He states that the
petitioner shall take appropriate remedy in respect of the grievance
against the respondent no.3 voiced in this petition. The
omnibus and vague reliefs prayed for by the petitioner
cannot be granted in exercise of power under Article 226 of
the Constitution of India. The petition is summarily rejected.

{Sharad
D Dave, J.} {Miss R.M Doshit, J.}

prakash*