IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA, CHANDIGARH
C.W.P.No.14263 of 2008
Date of decision: 10.11.2008
Raj Kumari
......Petitioner(s)
Versus
State of Punjab and others
...Respondent(s)
CORAM: HON’BLE MR. JUSTICE SATISH KUMAR MITTAL
HON’BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Rajesh Chaudhary, Advocate for the petitioner.
Mr. N.D.S. Mann, Addl.A.G, Punjab for respondents No.1 to 4.
SATISH KUMAR MITTAL,J(ORAL)
Petitioner, who is resident of Village Mehangrowal, District
Hoshiarpur has filed the present petition under Articles 226/227 of the
Constitution of India for issuing directions to the Deputy Commissioner-
cum-Presiding Officer, Election Tribunal, Hoshiarpur to decide the election
petition filed by him challenging the election of respondent No.4
expeditiously.
We have heard learned counsel for the parties.
In the written statement, it has not been disputed that the
election petition was filed on 7.7.2008 and the same is pending before the
Election Tribunal.
After hearing counsel for the parties, we dispose of this petition
with a direction to Election Commission, Hoshiarpur to decide the election
petition filed by the petitioner expeditiously preferably within a period of
nine months.
( SATISH KUMAR MITTAL )
JUDGE
November 10, 2008 ( JASWANT SINGH )
manoj JUDGE