High Court Punjab-Haryana High Court

Balwinder Singh vs Punjab State Election Commission … on 19 August, 2008

Punjab-Haryana High Court
Balwinder Singh vs Punjab State Election Commission … on 19 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 10438 of 2008
                                           DATE OF DECISION : 19.08.2008

Balwinder Singh
                                                               .... PETITIONER
                                      Versus
Punjab State Election Commission and another

                                                         ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
             HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:     Mr. Dharminder Singh, Advocate,
             for the petitioner.

             Mr. N.S. Virk, Addl. A.G., Punjab.

                   ***

SATISH KUMAR MITTAL , J. ( Oral )

Written statement on behalf of respondent No.2 has been filed

in Court today. The same is taken on record and its copy has been handed

over to counsel for the petitioner.

Counsel for the petitioner states that in view of the fact that

election process of Gram Panchayat Urang, Block Malout, District Muktsar,

has already been completed, the petitioner may be permitted to withdraw

this writ petition with liberty to avail alternative remedy.

Dismissed as withdrawn, with the aforesaid liberty.




                                          ( SATISH KUMAR MITTAL )
                                                   JUDGE


August 19, 2008                                ( DAYA CHAUDHARY )
ndj                                                   JUDGE