1999 INSC 0174 SUPREME COURT OF INDIA Gajadhar Ramsingh Rathod Vs. Subhash Pandharinath Thakre (Dr.A.S.Anand , C.J. and B.N.Kirpal J.) 25.02.1999 ORDER The Text below is only a summarized version of the order pronounced The appeal by special leave questioned an order made in Election Petition No. 6 of 1995 by a Single Judge of the High Court of Bombay, wherein three applications filed by the appellant seeking dismissal of the election petition in limine under Section 86(1) of the Representation of the People Act, 1951 were rejected. The applications sought dismissal of the election petition under Section 86(1) of the Act for non-compliance with the provisions of Section 81, 82, 82(a), 82(b) and 83 of the Act. The Supreme Court after a perusal of the applications held that the Single Judge properly disposed of the three applications and that the election petition did not warrant dismissal under Section 81(1) of the Act. Accordingly the appeal was dismissed as having no merits and the High Court should dispose of the petition soon.