High Court Punjab-Haryana High Court

Basant Singh vs State Of Punjab And Others on 26 September, 2008

Punjab-Haryana High Court
Basant Singh vs State Of Punjab And Others on 26 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 17164 of 2008
                                         DATE OF DECISION : 26.09.2008

Basant Singh
                                                            .... PETITIONER

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. M.S. Uppal, 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 setting aside the election of respondents No.7

and 8 as Panches of Gram Panchayat, Village Mirpur Kalan, Tehsil

Sardulgarh, District Mansa.

After arguing for some time, in view of the disputed questions

of law involved in the petition and the availability of the remedy of election

petition under Section 76 read with Section 89 of the Punjab State Election

Commission Act, 1994, counsel for the petitioner states that the petitioner

may be permitted to withdraw this writ petition with liberty to avail the
CWP No. 17164 of 2008 -2-

remedy of election petition, in accordance with law.

Dismissed as withdrawn with the aforesaid liberty.




                                       ( SATISH KUMAR MITTAL )
                                               JUDGE


September 26, 2008                        ( JASWANT SINGH )
ndj                                             JUDGE