Gujarat High Court
Kishorbhai vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/4211/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4211 of 2010
=========================================================
KISHORBHAI
GORDHANBHAI HADVANI MEMBERS OF THE COMMITTEE OF - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1,
MR MG NANAVATI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the petitioner. It is urged on behalf of the
petitioner that the nomination form has been wrongly accepted. Such
disputes are patently election disputes and would be available for
him by filing election petition. In that view of the matter, the
petition is not entertained. The same is dismissed.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top