High Court Punjab-Haryana High Court

Sukhdev Singh vs State Of Punjab And Others on 24 September, 2008

Punjab-Haryana High Court
Sukhdev Singh vs State Of Punjab And Others on 24 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 7354 of 2007
                                        DATE OF DECISION : 24.09.2008

Sukhdev Singh
                                                          .... PETITIONER

                                  Versus

State of Punjab and others

                                                      ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. B.S. Rana, Advocate,
            for the petitioner.

            Mr. N.D.S. Mann, Addl. A.G., Punjab.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

Counsel for the petitioner states that in view of the fresh

election of Gram Panchayat, Village Chhichhra, Tehsil and District

Gurdaspur, this petition has become infructuous.

Dismissed as infructuous.



                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


September 24, 2008                         ( JASWANT SINGH )
ndj                                              JUDGE