Gujarat High Court High Court

Nazirkhan vs State on 17 August, 2010

Gujarat High Court
Nazirkhan vs State on 17 August, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice M.C.Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/17874/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17874 of 2005
 

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

 

NAZIRKHAN
RAMZANKHAN PATHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==============================================================
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.C.PATEL
		
	

 

 
 


 

Date
: 07/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)

The
election is to be held on 9.9.2005 i.e day after tomorrow. This
petition is belated one. At the last minute the petitioner has
approached this Court, that too, without joining necessary party.
Therefore, at this stage, without going into any other question
raised in this petition, the petition is dismissed with a liberty to
the petitioner to file fresh petition after the election are held.

(B.J.SHETHNA,J.)

(M.C.PATEL,
J.)

sas

   

Top