IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 11550 of 2008
DATE OF DECISION : 15.10.2008
Mohinder Singh and another
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. D.S. Sandhu, Advocate,
for the petitioners.
Mr. N.D.S. Mann, Addl. A.G., Punjab,
for respondents No.1 to 3.
Mr. Manish Prabhaker, Advocate,
for respondent No.4.
Mr. Ritesh Pandey, Advocate,
for respondent No.10.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners have filed this petition under Articles 226/227
of the Constitution of India for setting aside the elections of Gram
Panchayat, Village Baler Khanpur, Tehsil and District Kapurthala.
Counsel for respondents No.1 to 3 states that after filing of this
petition, the petitioners have filed the election petition, challenging the
election of Lachhman Singh and Balwinder Kaur, who are respondents
CWP No. 11550 of 2008 -2-
No.10 and 11 herein. He has also produced copy of the election petition,
which is taken on record. In view of this fact, the instant petition has
become infructuous.
Dismissed as infructuous.
( SATISH KUMAR MITTAL )
JUDGE
October 15, 2008 ( JASWANT SINGH )
ndj JUDGE