Gujarat High Court High Court

Rabari vs State on 4 February, 2011

Gujarat High Court
Rabari vs State on 4 February, 2011
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/26567/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26567 of 2006
 

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

 

RABARI
GOVABHAI HAMIRBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1, 
MR SIRAJ GORI, AGP, for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 08/01/2007 

 

ORAL
ORDER

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

Shri
Vyas for the petitioner places on record photostat copy of Order
dated 2.11.2006 passed by the Gujarat State Co-operative Tribunal,
Ahmedabad, dismissing Election Petition i.e. Misc. Application No.429
of 2006, filed by the private respondent No.5 ? Rajendrakumar
Kundanlal Agrawal, and states that in view of the order passed by the
learned Tribunal, dismissing the election Petition filed by him, he
does not want to press this petition. Accordingly, it is dismissed as
not pressed.

(B.J.SHETHNA,J.)

(H.B.ANTANI,
J.)

sas

   

Top