High Court Punjab-Haryana High Court

Raminder Singh And Another vs State Of Punjab And Others on 21 August, 2008

Punjab-Haryana High Court
Raminder Singh And Another vs State Of Punjab And Others on 21 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 14685 of 2008
                                         DATE OF DECISION : 21.08.2008

Raminder Singh and another
                                                         .... PETITIONERS
                                   Versus
State of Punjab and others

                                                      ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:    Mr. T.P.S. Tung, Advocate,
            for the petitioners.

                   ***

SATISH KUMAR MITTAL , J. ( Oral )

After arguing for some time, counsel for the petitioners states

that the petitioners may be permitted to withdraw this writ petition with

liberty to avail the remedy of election petition under Section 76 read with

Section 89 of the Punjab State Election Commission Act, 1994, or any other

alternative remedy, if available under the law.

Dismissed as withdrawn with the aforesaid liberty.




                                        ( SATISH KUMAR MITTAL )
                                                 JUDGE


August 21, 2008                             ( DAYA CHAUDHARY )
ndj                                                JUDGE