Punjab-Haryana High Court
Chhinder Pal Singh vs The State Of Punjab And Others on 4 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17718 of 2008
DATE OF DECISION : 04.10.2008
Chhinder Pal Singh
.... PETITIONER
Versus
The State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Vinod Khunger, Advocate, for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed this petition under Articles 226/227 of
the Constitution of India for issuing direction to respondents No.2 and 3 to
decide his applications dated 2.6.2008 and 11.6.2008 for re-counting of
votes in the elections of Gram Panchayat, Village Badal Ke Uttar, Tehsil
Jalalabad, District Ferozepur.
After arguing for some time, counsel for the petitioner sates
that the petitioner may be permitted to withdraw this petition with liberty to
avail the alternative remedy of election petition.
Dismissed as withdrawn, without prejudice to the right of the
petitioner to file election petition, in accordance with law.
( SATISH KUMAR MITTAL )
JUDGE
October 04, 2008 ( JASWANT SINGH )
ndj JUDGE