IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15427 of 2009
Date of Decision: 07.10.2009
Ajay Singh Yadav
Petitioner
Versus
Election Commission of India and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Vijay Sharma, Advocate for the petitioner
.....
Jasbir Singh, J. (Oral)
This writ petition has been filed with a prayer that directions be
issued to the respondents to delete name of the bogus voters in the electoral
rolls of Assembly Constituency of Rewari.
The election process is on and the election is fixed on
13.10.2009. Probably, at this stage, no interfere can be made by this Court
in the election process.
Faced with the situation, counsel for the petitioner states that
the petitioner has already sent a representation to respondent No.2 on
25.9.2009(P5), which is pending undecided, let it be decided.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent No.2 to look into grievance of the
petitioner and try to redress the same, as per law, expeditiously.
Copy of the order be supplied dasti on payment of usual
charges.
07.10.2009 (Jasbir Singh)
gk Judge
Civil Writ Petition No.15332 of 2009 2