Punjab-Haryana High Court
Raminder Singh And Another vs State Of Punjab And Others on 21 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 14685 of 2008
DATE OF DECISION : 21.08.2008
Raminder Singh and another
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. T.P.S. Tung, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioners states
that the petitioners may be permitted to withdraw this writ petition with
liberty to avail the remedy of election petition under Section 76 read with
Section 89 of the Punjab State Election Commission Act, 1994, or any other
alternative remedy, if available under the law.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
August 21, 2008 ( DAYA CHAUDHARY )
ndj JUDGE