Punjab-Haryana High Court
Buta Singh vs The State Of Punjab And Another on 29 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 14915 of 2007
DATE OF DECISION : 29.09.2008
Buta Singh
... PETITIONER
Versus
The State of Punjab and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Kulwinder Singh, Advocate, for
Mr. B.S. Sidhu, Advocate,
for the petitioner.
Mr. N.D.S. Mann, Addl. A.G., Punjab,
for the respondents.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the petitioner states that in view of the fresh
elections of Gram Panchayat, Village Chotian, Tehsil and District Muktsar,
this writ petition, which has been filed against the order of suspension of the
petitioner from the office of Sarpanch, has become infructuous.
Dismissed as infructuous.
( SATISH KUMAR MITTAL )
JUDGE
September 29, 2008 ( JASWANT SINGH )
ndj JUDGE