Punjab-Haryana High Court
Raj Kumar vs State Of Punjab And Others on 27 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.13227 of 2009
Date of Decision: 27.08.2009
Raj Kumar
Petitioner
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mohd. Yousaf, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
General election, to elect members of Nagar Council, Patran, is
fixed on 30.8.2009. By stating that the petitioner belongs to the opposition
party, to the ruling party, petitioner apprehends that the election may not be
held in a fair manner. To prove this apprehension, nothing has been brought
on record except oral averments.
In view of above, no case is made out for appointing a Special
Observer, as prayed for.
Dismissed.
27.08.2009 (Jasbir Singh) gk Judge