Gujarat High Court High Court

Thakore vs State on 24 June, 2008

Gujarat High Court
Thakore vs State on 24 June, 2008
Author: Jayant Patel,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8466/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8466 of 2008
 

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


 

THAKORE
POPATJI VAGHAJI & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VC VAGHELA for Petitioner(s) : 1 - 8. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/06/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present petition is for directing the respondents to convene the
meeting on 25.06.2008 for election of the Chairman and Vice Chairman
of Bhabhar APMC and to complete the election. The petitioner has
also prayed to issue the appropriate writ prohibiting the
respondents Nos.1 to 3 from passing any order for staying or
stalling of the election which is scheduled to be held on
25.06.2008.

We
have heard Mr.Vaghela in the first sitting and the learned AGP Ms.
Mehta wanted time to get the instruction from the concerned officer
and therefore, the matter was kept in the second sitting.

When
the matter is taken up, learned AGP has declared under the
instructions of Mr.J.G. Pandya, District Registrar and Election
Officer, respondent No.3 that the meeting is scheduled for holding
the election of Chairman and Vice Chairman of Bhabhar APMC tomorrow
and it has been further declared that the process of election shall
be completed accordingly tomorrow and the result shall be declared.

In
view of the aforesaid declaration, as the grievance of the
petitioner is satisfied, Mr.Vaghela has not pressed the present
petition.

Hence,
disposed of accordingly.

(JAYANT PATEL, J.)

(AKIL KURESHI, J.)

*bjoy

   

Top