Gujarat High Court
Jitendra vs State on 3 May, 2010
Gujarat High Court Case Information System
Print
SCA/5292/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5292 of 2010
=========================================================
JITENDRA
CHUNILAL NATHVANI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR. N.D.
NANAVATI, LD. SR. ADVOCATE WITH MR. NAVIN PAHWA FOR M/S THAKKAR
ASSOC. for
Petitioner(s) : 1,
MR. M.G. NANAVATI, AGP, for Respondent(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the petitioner. This Court is of the opinion that
the petition is basically on the ground of wrongful acceptance of the
Nomination paper which is provided for to be decided in an election
petition. Therefore, exercise of jurisdiction under Article 226 of
the Constitution is not considered appropriate. In that view of the
matter, this Special Civil Application does not require
consideration. Hence it is accordingly dismissed.
(BHAGWATI
PRASAD, J) (J.C. UPADHAYAYA, J)
(pkn)
Top