Citation : 2022 Latest Caselaw 7336 Bom
Judgement Date : 28 July, 2022
2807 WP 111 of 2021.odt
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO.111/2021
Akash s/o Ashokrao Buche
...Versus...
The Tahsildar/Returning Officer to the Election of Gram Panchayat Satoda, Tq.
& Dist. Wardha and others
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - --- -
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders or directions
and Registrar's orders
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - ----- ------------
Shri S.D. Chopde, Advocate for petitioner
Mrs. M.A. Barabde, AGP for respondent no.1/State
CORAM : AVINASH G. GHAROTE, J.
DATE : 28/07/2022
Since the petition challenges the acceptance/rejection of the nomination form, writ petition is not the appropriate remedy, as in view of the Full Bench judgment of this Court in Karmaveer Tulshiram Autade Vs. State Election Commission, AIR 2021 Bombay 90 , the appropriate remedy would be filing of an election petition. The writ petition is, therefore, dismissed as not maintainable. No order as to costs.
Digitally signed bySHAILENDRA (AVINASH G. GHAROTE, J.) SUKHADEORAO WADKAR Signing Date:29.07.2022 15:48 Wadkar
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!