Gujarat High Court High Court

Rajesh vs State on 26 April, 2011

Gujarat High Court
Rajesh vs State on 26 April, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3286/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3286 of 2011
 

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

RAJESH
HARILAL GAJERA - Petitioner
 

Versus
 

STATE
ELECTION COMMISSION THROUGH SECRETARY & 3 - Respondents
 

====================================== 
Appearance
: 
MR
PRANAV M RAVAL for Petitioner. 
MS MINI NAIR, AGP for Respondent
No. 1.  
NOTICE SERVED BY DS for Respondent Nos.1 -
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 26/04/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Admittedly,
the cause of action for the petitioner is no longer required to be
pressed and the petition has become practically infructuous in view
of the fact that the next election is round the corner in December
2011 and by now, the name of the petitioner is already included in
the voters list. Accordingly, the petition is disposed as not
surviving and not pressed. Notice is discharged with no order as to
costs.

Sd/-

[D. H. WAGHELA, J.]

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top