Gujarat High Court Case Information System
Print
SCA/4598/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4598 of 2010
=========================================================
THEBA
JUTH KHETI VISHAYAK VIVIDH KARYAKARI SAHAKARI MANDALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
MR MG NANAVATI, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 4.
MR VC VAGHELA
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Before
this Court petitioner has already approached before election and the
petition was dismissed on the ground that it has not availed
alternative remedy. Situation remains the same this time. The
petitioner approached this Court again though the same remedy is
available to it. In that view, mere inclusion of the name on a very
nice appreciation of fact would not be conducive to the very
foundation of the election wherein before the election, election
disputes are raised under Article 226 of the Constitution of India.
In that view of the matter, petition is dismissed. Notice discharged.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
* Pansala.
Top