Punjab-Haryana High Court
Davinder Singh And Others vs State Of Punjab And Others on 4 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13630 of 2008
DATE OF DECISION : 04.08.2008
Davinder Singh and others
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. Anupam Bhardwaj, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the petitioners states that on 28.7.2008, one Kulbir
Kaur Panch has been declared as Sarpanch of Gram Panchayat, Village
Wuan, Tehsil and District Tarn Taran, therefore, the petitioners may be
permitted to withdraw this petition with liberty to challenge the said order in
accordance with law.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
August 04, 2008 ( DAYA CHAUDHARY )
ndj JUDGE