High Court Punjab-Haryana High Court

Karz Singh And Another vs State Of Punjab And Others on 31 October, 2008

Punjab-Haryana High Court
Karz Singh And Another vs State Of Punjab And Others on 31 October, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                               C.W.P. No. 12672 of 2008
                                         DATE OF DECISION : 31.10.2008

Karz Singh and another
                                                          .... PETITIONERS

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
         HON'BLE MR. JUSTICE AJAY TEWARI


Present:    Mr. G.S. Bajwa, Advocate,
            for the petitioners.

            Mr. N.D.S. Mann, Addl. A.G., Punjab,
            for respondents No.1 to 3.

            None for respondents No.4 to 8.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

Counsel for the petitioners states that since the petitioners have

already filed the election petition, challenging the election of Panches of

Gram Panchayat, Village Dadehar Sahib, Tehsil and District Tarn Taran,

therefore, they want to withdraw this writ petition with liberty to pursue the

said election petition by taking all the pleas, which have been taken in this

petition.

Dismissed as withdrawn with the aforesaid liberty.



                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


October 31, 2008                            ( AJAY TEWARI )
ndj                                              JUDGE