Gujarat High Court High Court

Theba vs State on 22 April, 2010

Gujarat High Court
Theba vs State on 22 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4598/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4598 of 2010
 

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

 

THEBA
JUTH KHETI VISHAYAK VIVIDH KARYAKARI SAHAKARI MANDALI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
MR MG NANAVATI, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4. 
MR VC VAGHELA
for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Before
this Court petitioner has already approached before election and the
petition was dismissed on the ground that it has not availed
alternative remedy. Situation remains the same this time. The
petitioner approached this Court again though the same remedy is
available to it. In that view, mere inclusion of the name on a very
nice appreciation of fact would not be conducive to the very
foundation of the election wherein before the election, election
disputes are raised under Article 226 of the Constitution of India.
In that view of the matter, petition is dismissed. Notice discharged.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

* Pansala.

   

Top