High Court Punjab-Haryana High Court

Raj Kumar vs State Of Punjab And Others on 27 August, 2009

Punjab-Haryana High Court
Raj Kumar vs State Of Punjab And Others on 27 August, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                 CHANDIGARH


                                      Civil Writ Petition No.13227 of 2009
                                             Date of Decision: 27.08.2009



Raj Kumar
                                                                   Petitioner
                                    Versus
State of Punjab and others
                                                                Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:     Mohd. Yousaf, Advocate for the petitioner

                           .....

Jasbir Singh, J.(Oral)

General election, to elect members of Nagar Council, Patran, is

fixed on 30.8.2009. By stating that the petitioner belongs to the opposition

party, to the ruling party, petitioner apprehends that the election may not be

held in a fair manner. To prove this apprehension, nothing has been brought

on record except oral averments.

In view of above, no case is made out for appointing a Special

Observer, as prayed for.

Dismissed.

27.08.2009                                   (Jasbir Singh)
gk                                               Judge