Punjab-Haryana High Court
Jagminder Singh And Others vs Deputy Commissioner on 15 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 20962 of 2008
DATE OF DECISION : 15.12.2008
Jagminder Singh and others
.... PETITIONERS
Versus
Deputy Commissioner, Ferozepur and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. C.M. Munjal, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners have filed this petition for setting aside the
proceedings dated 26.7.2008 (Annexure P-5), in which respondent No.5 was
elected as Sarpanch of Gram Panchayat, Village Jodhpur, Tehsil Abohar,
District Ferozepur.
After arguing for some time, learned counsel for the petitioners
states that the petitioners may be permitted to withdraw this writ petition
with liberty to avail their alternative remedy.
Dismissed as withdrawn with the aforesaid liberty.
( SATISH KUMAR MITTAL )
JUDGE
December 15, 2008 ( JASWANT SINGH )
ndj JUDGE