Punjab-Haryana High Court
Gurmit Singh (Deceased) Through … vs State Of Punjab And Others on 29 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13632 of 2007
DATE OF DECISION : 29.09.2008
Gurmit Singh (Deceased) through legal heirs
... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. P.S. Baath, Advocate, for the petitioner.
Mr. N.D.S. Mann, Addl. A.G., Punjab,
for respondents No.1 to 5.
Mr. Chanchal Kumar Singla, Advocate,
for respondent No.6.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the respondents state that in view of the fresh
elections of Gram Panchayat, village Ghaggar Sarai, Tehsil Rajpura, District
Patiala, this petition filed by the petitioner against the order of re-
instatement of respondent No.6 as Sarpanch of the Gram Panchayat, has
become infructuous. Counsel for the petitioner has not controverted this
position.
Dismissed as infructuous.
( SATISH KUMAR MITTAL )
JUDGE
September 29, 2008 ( JASWANT SINGH )
ndj JUDGE