Punjab-Haryana High Court
Tara Chand vs Sukhdev Singh And Others on 1 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 15425 of 2008
DATE OF DECISION : 01.09.2008
Tara Chand
.... PETITIONER
Versus
Sukhdev Singh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. A.S. Sidhu, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed this petition under Articles 226/227 of
the Constitution of India, for quashing the impugned order/election dated
26.5.2008 (Annexure P-1).
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this writ petition with
liberty to avail his alternative remedy.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
September 01, 2008 ( JASWANT SINGH )
ndj JUDGE