High Court Punjab-Haryana High Court

Jaggar Singh & Others vs Punjab State Election Commission … on 30 March, 2009

Punjab-Haryana High Court
Jaggar Singh & Others vs Punjab State Election Commission … on 30 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.3463 of 2009
                                     Date of Decision: March 30, 2009


Jaggar Singh & Others
                                                     .....PETITIONER(S)

                               VERSUS


Punjab State Election Commission & Others
                                                    .....RESPONDENT(S)
                           .      .     .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       None for the petitioners.

Mr. K.S. Dadwal, Additional Advocate
General, Punjab.

                           .      .     .

AJAI LAMBA, J (Oral)

                 Learned       counsel       for    the    respondent-

State contends that the petition has been rendered

infructuous as Oath of Office has been administered.

Even Sarpanch has been elected.

The petition is disposed of as

infructuous on the statement of the learned counsel.



                                                          (AJAI LAMBA)
March 30, 2009                                               JUDGE
avin