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Dismissed as withdrawn with the aforesaid liberty.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