Citation : 2021 Latest Caselaw 1262 Bom
Judgement Date : 19 January, 2021
wp75.21 25
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
WRIT PETITION NO.75/2021
Rekha Pradeep Dhage
..vs..
Returning Officer and Tahsildar, Tahsil Manora, District Washim and anr
...................................................................................................................................................................
Office Notes, Office Memoranda of Coram, appearances, Court orders or directions Court's or Judge's Order and Registrar's orders ...................................................................................................................................................................
Shri U.J.Deshpande, Counsel for Petitioner. Shri K.L.Dharmadhikari, AGP for the State.
CORAM : V.M.DESHPANDE J.
DATED : JANUARY 19, 2021.
1. By this writ petition, petitioner is challenging rejection of nomination papers by returning officer.
2. Heard learned counsel Shri U.J.Deshpande for petitioner and learned Assistant Government Pleader Shri K.L.Dharmadhikari for the State.
3. The issue involved in this writ petition is not res integra in view of authoritative pronouncement of the Full Bench judgment in the case of Karmaveer Tulshiram Autade and ors vs. The State Election Commissioner and ors in Writ Petition St.No.26/2021 dated 13.1.2021 holding therein that the writ petition is not maintainable against order rejecting nomination papers.
4. In this view of the matter, in view of the said authoritative pronouncement, this writ petition is not maintainable and, therefore, the same is dismissed and disposed of keeping all points open if petitioner choose to file election petition before competent court.
JUDGE !! BRW !!
...../-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!