High Court Punjab-Haryana High Court

Ram Pal vs Jogi Ram And Others on 10 July, 2009

Punjab-Haryana High Court
Ram Pal vs Jogi Ram And Others on 10 July, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 1124 of 2002

Date of decision: July 10, 2009

Ram Pal
                                                         .. Petitioner

                    Vs.

Jogi Ram and others
                                                         .. Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. Deepak Sandhu, Advocate for the petitioner.

A.N. Jindal, J
Perusal of the file shows that the election in dispute was held
way back in the year 2000 and the same are usually held after every five
years. Further more, there are no charges of electoral offence against
anyone, therefore, the present petition has been rendered infructuous.

Dismissed being infructuous.

July 10, 2009                                            (A.N. Jindal)
deepak                                                         Judge