Gujarat High Court Case Information System
Print
SCA/9879/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9879 of 2010
=========================================================
SHANUBHAI
DITABHAI BHABHOR SARPANCH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
HEMANT K MAKWANA for Petitioner(s) : 1,
MR PRANAV DAVE AGP for
Respondent(s) : 1,
MR PRANAV SHAH for Respondent(s) : 2 - 3
MR NITIN DAVE for Respondent
(s) : 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 20/09/2010
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to quash and set
aside the order dated 11.08.2010 passed by the Taluka Development
Officer, Dahod, whereby the petitioner was declared disqualified for
the post of Sarpanch.
2. Heard
learned counsel for the respective parties and perused the documents
on record. From the record, it transpires that the petitioner has
already preferred an appeal before the concerned authority against
the order dated 11.08.2010 passed by the Taluka Development Officer.
Thus, in view of the same, this petition is not entertained and the
same is dismissed. Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top