High Court Punjab-Haryana High Court

Manjeet Singh vs State Of Punjab And Others on 4 September, 2008

Punjab-Haryana High Court
Manjeet Singh vs State Of Punjab And Others on 4 September, 2008
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                             AT CHANDIGARH


                            C.W.P. No. 7477 of 2007

                            DATE OF DECISION: SEPTEMBER 04, 2008

Manjeet 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. R.K.Garg, Advocate,
               for the petitioner.

               Mr.A.S.Grewal, Addl.A.G., Punjab.
                         ..

SATISH KUMAR MITTAL, J. (Oral)

Counsel for the petitioner contends that in view of the fact that

a new Gram Panchayat has been constituted, this petition has become

infructuous.

Dismissed as infructuous.





                                         (SATISH KUMAR MITTAL)
                                                  JUDGE



September 04, 2008                         ( JASWANT SINGH )
vkg                                              JUDGE