Gujarat High Court High Court

Shaktinagar vs State on 21 September, 2010

Gujarat High Court
Shaktinagar vs State on 21 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10829/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10829 of 2010
 

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


 

SHAKTINAGAR
SOCIETY THROUGH KALPESHKUMAR HASMUKHLAL SHRIMALI & 2 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
ASHISH H SHAH for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 4. 
HL PATEL
ADVOCATES for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 21/09/2010 

 

ORAL
ORDER

Rule.

Interim-relief in terms of paragraph No.15 (d). Names of the members
of the petitioner-society as mentioned in Annexure J to the
petition (Page No.84) will be included in the voters’ list by
tomorrow i.e. 22/09/2010. This order could have been passed on the
date of issuance of notice or on the last occasion when it was
clarified that if such an order of inclusion of members of the
petitioner society in the voters’ list is not made then the mandatory
order will be passed. Therefore, the present order is passed. It is
made clear that names of the members of the petitioner society will
be deleted from the voters list of Gram Panchayat since they cannot
vote from both way.

Direct
Service Today permitted.

(K
S JHAVERI, J.)

sompura

   

Top