IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 4371 of 2007
DATE OF DECISION : 12.08.2008
Dalip Singh
.... PETITIONER
Versus
The Deputy Commissioner-cum-Election Tribunal, Gurdaspur and others
..... RESPONDENTS
CORAM :- HON’BLE MR. JUSTICE SATISH KUMAR MITTAL
HON’BLE MRS. JUSTICE DAYA CHAUDHARY
Present: None for the petitioner.
Mr. N.S. Virk, Addl. A.G., Punjab.
None for respondent No.4.
SATISH KUMAR MITTAL , J. ( Oral )
On November 23, 2007, no one was present on behalf of the
petitioner and in the interest of justice, the case was adjourned to April 21,
2008. Again on April 21, 2008, none was present on behalf of the petitioner
and this case was ordered to be heard after decision of CWP No. 3615 of
2005. Registry has reported that the aforesaid CWP has already been
disposed of as having become infructuous, vide order dated April 23, 2008.
The case has been listed for today. Today again, none is present on behalf of
the petitioner.
Dismissed for non prosecution.
( SATISH KUMAR MITTAL )
JUDGE
August 12, 2008 ( DAYA CHAUDHARY )
ndj JUDGE