High Court Rajasthan High Court - Jodhpur

Thana Ram vs District Election Officer & Anr on 20 January, 2009

Rajasthan High Court – Jodhpur
Thana Ram vs District Election Officer & Anr on 20 January, 2009
                               !! 1 !!

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   AT JODHPUR

                            O R D E R

S.B. CIVIL WRIT PETITION NO.414/2009
(Thana Ram Vs. District & Sessions Judge, Pali & Ors.)

Date of order :: 20.01.2009

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr.T.R.S. Sodha, for the petitioner.

Heard learned counsel for the petitioner
and perused the impugned order dated 24th October,
2008 passed by the District & Sessions Judge,
Pali.

!! 2 !!

There is no error in the order passed by
the learned trial court because admittedly in the
application filed by the petitioner no details of
witnesses were furnished. Hence, no interference
in the order passed by the learned trial court is
required under Article 227 of the Constitution of
India. However, if petitioner files any
application with details, the same may be
considered in accordance with law.

With the above observation/direction,
this writ petition is disposed of.

(GOPAL KRISHAN VYAS), J.

A.K. Chouhan/-