Gujarat High Court High Court

Vasava vs State on 14 February, 2011

Gujarat High Court
Vasava vs State on 14 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1941/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1941 of 2011
 

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

 

VASAVA
AMBUBHAI ISHWARBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 14/02/2011  
 
ORAL ORDER

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

Admittedly,
an alternative remedy is provided in Section 14 of the Gujarat
Municipalities Act, 1963, even as the other candidate in the place of
petitioner is already declared to have been elected without contest
in the general election for Savli Municipality. Therefore, the
petition is summarily dismissed at the threshold in view of admitted
availability of alternative, appropriate and efficacious remedy to
the petitioner for challenging the election and rejection of his
nomination in the said election.

( D. H. WAGHELA, J.)
(K. A. PUJ, J.)

kks

   

Top