Gujarat High Court High Court

Jayeshbhai vs Umargam on 28 March, 2011

Gujarat High Court
Jayeshbhai vs Umargam on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3445/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3445 of 2011
 

In


 

APPEAL
FROM ORDER No. 396 of 2010
 

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

 

JAYESHBHAI
MAHESHCHANDRA GOR - Petitioner(s)
 

Versus
 

UMARGAM
INDUSTRIES ASSOCIATION & 157 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAL SOLI UNWALA for
Petitioner(s) : 1, 
MR LR PATHAN for Respondent(s) : 1 - 2, 4,6 -
12,14 - 17,19 - 24, 46,49 - 50, 54,56 - 58,60 - 62,64 - 66,68 - 74,76
- 79, 82, 86,89 - 90, 92, 96,98 - 103, 105,107 - 108, 112,114 - 117,
119,122 - 133, 142, 144, 
None for Respondent(s) : 3, 5, 13, 18,25
- 45,47 - 48,51 - 53, 55, 59, 63, 67, 75,80 - 81,83 - 85,87 - 88,
91,93 - 95, 97, 104, 106,109 - 111, 113, 118,120 - 121,134 - 141,
143,145 -
158. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 21/03/2011 

 

 
 
ORAL
ORDER

This
application is filed for the following reliefs:

“(A)To allow and
admit this application;

(B) To hold and declare
that the opponents herein have no right, authority or powers to hold
the election scheduled to be held on 31.3.2011 as per the election
programme dated 30.1.2011 and be further pleased to restrain the
opponents herein from holding the election scheduled to be held on
31.3.2011 as per the election programme dated 30.1.2011, till the
final disposal of the special Civil Suit No. 90 of 2009.

(C )xxxxxxxx.”

2. Heard the learned
Advocate for the Applicant. Considering the facts and circumstances
of this case, I am of the opinion that since the election process is
already over, it will not be appropriate to disturb the election
process. However, it is made clear that the result of the election
will not be implemented without the permission of this Court.

3. With the above
observation, the Civil Application stands disposed of.

(K.S.JHAVERI,J.)

pawan

   

Top