High Court Punjab-Haryana High Court

Surjeet Singh vs State Of Punjab & Others on 6 March, 2009

Punjab-Haryana High Court
Surjeet Singh vs State Of Punjab & Others on 6 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                Civil Writ Petition No.153 of 2009
                                     Date of Decision: March 06, 2009


Surjeet Singh
                                                    .....PETITIONER(S)

                               VERSUS


State of Punjab & Others
                                                   .....RESPONDENT(S)
                           .     .      .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. Kunal Dawar, Advocate, for the
                 petitioner.

                 Mr. Kamaldeep Singh Sidhu,                 Deputy

Advocate General, Punjab.

. . .

AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

states that the matter has been rendered infructuous

as the election has been held and the petitioner has

been declared elected.

The petition is disposed of as

infructuous on the statement of learned counsel for

the petitioner.


                                                       (AJAI LAMBA)
March 06, 2009                                            JUDGE
avin