Punjab-Haryana High Court
Nishan Singh And Others vs State Of Punjab And Others on 15 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17826 of 2008
DATE OF DECISION : 15.10.2008
Nishan Singh and others
.... 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. Pheruman, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are residents of Village Jansua, Badal
Colony, Tehsil Rajpura, District Patiala, have filed this petition under
Articles 226/227 of the Constitution of India, after a period of more than 10
years, for quashing the notification dated 18.5.1998, whereby Village
Jansua has been bifurcated in 2 villages. After the issuance of the aforesaid
notification in the year 1998, 3 elections of the Gram Panchayats have
already taken place. Keeping in view the delay and latches, we are not
inclined to entertain this petition.
Dismissed.
( SATISH KUMAR MITTAL )
JUDGE
October 15, 2008 ( JASWANT SINGH )
ndj JUDGE