High Court Punjab-Haryana High Court

Dalip Singh vs The Deputy … on 12 August, 2008

Punjab-Haryana High Court
Dalip Singh vs The Deputy … on 12 August, 2008
       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