High Court Punjab-Haryana High Court

Ajay Singh Yadav vs Election Commission Of India And … on 7 October, 2009

Punjab-Haryana High Court
Ajay Singh Yadav vs Election Commission Of India And … on 7 October, 2009
             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