Punjab-Haryana High Court
Sher Amir Singh vs The State Of Punjab & Others on 12 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.1601 of 1988
Date of Decision: January 12, 2009
Sher Amir Singh
.....PETITIONER(S)
VERSUS
The State of Punjab & Others
.....RESPONDENT(S)
. . . CORAM: HON'BLE MR. JUSTICE AJAI LAMBA PRESENT: - None for the petitioner.
Mr. Kamaldeep Singh Sidhu, Deputy Advocate
General, Punjab.
. . .
AJAI LAMBA, J (Oral)
The order under challenge in this petition is
Annexure P-5 dated 25.1.1988 whereby the Joint Director, Panchayats,
Punjab, accorded sanction to the appointment of the Principal, Gram
Sevak Training Centre, Nabha, to hold enquiry against the petitioner who
was Sarpanch of village Gram Panchayat, Galwaddi, Block Sirhind,
under Section 102(1) of the Punjab Gram Panchayat Act, 1952.
The term of Gram Panchayat would have been
concluded and no cause of action as against the order survives. The
matter seems to have been rendered infructuous.
Disposed of as infructuous.
(AJAI LAMBA)
January 12, 2009 JUDGE
avin