High Court Punjab-Haryana High Court

Sukhwinder Singh And Others vs State Of Punjab And Others on 20 August, 2008

Punjab-Haryana High Court
Sukhwinder Singh And Others vs State Of Punjab And Others on 20 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                C.W.P. No. 5700 of 2007
                                         DATE OF DECISION : 20.08.2008

Sukhwinder Singh and others
                                                          .... PETITIONERS
                                   Versus
State of Punjab and others

                                                      ..... RESPONDENTS

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


Present:    None for the petitioners.

            Mr. N.S. Virk, Addl. A.G., Punjab.

            Mr. T.P. Singh, Advocate, for respondent No.4.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

In the present writ petition, the petitioners have challenged the

order of re-instatement of respondent No.4 as Sarpanch of Gram Panchayat

Village Jhanda Lobana, Block Kahnuwan, District Gurdaspur.

Counsel for the respondents state that since fresh elections have

been held and the new Panchayat of the aforesaid Village has been elected,

therefore, this petition has become infructuous.

Even otherwise, no one is present on behalf of the petitioners.

Dismissed for want of prosecution.




                                        ( SATISH KUMAR MITTAL )
                                                 JUDGE


August 20, 2008                             ( DAYA CHAUDHARY )
ndj                                                JUDGE