High Court Punjab-Haryana High Court

Mohinder Singh And Another vs State Of Punjab And Others on 15 October, 2008

Punjab-Haryana High Court
Mohinder Singh And Another vs State Of Punjab And Others on 15 October, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 11550 of 2008
                                         DATE OF DECISION : 15.10.2008

Mohinder Singh and another
                                                          .... PETITIONERS

                                  Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. D.S. Sandhu, Advocate,
            for the petitioners.

            Mr. N.D.S. Mann, Addl. A.G., Punjab,
            for respondents No.1 to 3.

            Mr. Manish Prabhaker, Advocate,
            for respondent No.4.

            Mr. Ritesh Pandey, Advocate,
            for respondent No.10.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners have filed this petition under Articles 226/227

of the Constitution of India for setting aside the elections of Gram

Panchayat, Village Baler Khanpur, Tehsil and District Kapurthala.

Counsel for respondents No.1 to 3 states that after filing of this

petition, the petitioners have filed the election petition, challenging the

election of Lachhman Singh and Balwinder Kaur, who are respondents
CWP No. 11550 of 2008 -2-

No.10 and 11 herein. He has also produced copy of the election petition,

which is taken on record. In view of this fact, the instant petition has

become infructuous.

Dismissed as infructuous.



                                       ( SATISH KUMAR MITTAL )
                                               JUDGE



October 15, 2008                         ( JASWANT SINGH )
ndj                                            JUDGE