High Court Punjab-Haryana High Court

Davinder Singh And Others vs State Of Punjab And Others on 4 August, 2008

Punjab-Haryana High Court
Davinder Singh And Others vs State Of Punjab And Others on 4 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 13630 of 2008
                                          DATE OF DECISION : 04.08.2008

Davinder Singh and others

                                                           .... PETITIONERS

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:    Mr. Anupam Bhardwaj, Advocate,
            for the petitioners.

                                ***

SATISH KUMAR MITTAL , J. ( Oral )

Counsel for the petitioners states that on 28.7.2008, one Kulbir

Kaur Panch has been declared as Sarpanch of Gram Panchayat, Village

Wuan, Tehsil and District Tarn Taran, therefore, the petitioners may be

permitted to withdraw this petition with liberty to challenge the said order in

accordance with law.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                 JUDGE



August 04, 2008                             ( DAYA CHAUDHARY )
ndj                                                JUDGE