Punjab-Haryana High Court
Amandeep Kaur vs State Of Punjab And Others on 21 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 14750 of 2008
DATE OF DECISION : 21.08.2008
Amandeep Kaur
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. A.S. Manaise, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioner states
that the petitioner may be permitted to withdraw this writ petition with
liberty to avail the remedy of election petition under Section 76 read with
Section 89 of the Punjab State Election Commission Act, 1994.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
August 21, 2008 ( DAYA CHAUDHARY )
ndj JUDGE