High Court Punjab-Haryana High Court

Tara Chand vs Sukhdev Singh And Others on 1 September, 2008

Punjab-Haryana High Court
Tara Chand vs Sukhdev Singh And Others on 1 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 15425 of 2008
                                           DATE OF DECISION : 01.09.2008

Tara Chand
                                                           .... PETITIONER
                                    Versus
Sukhdev Singh and others

                                                       ..... RESPONDENTS

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


Present:     Mr. A.S. Sidhu, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed this petition under Articles 226/227 of

the Constitution of India, for quashing the impugned order/election dated

26.5.2008 (Annexure P-1).

After arguing for some time, counsel for the petitioner states

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

liberty to avail his alternative remedy.

Dismissed as withdrawn with the aforesaid liberty.




                                           ( SATISH KUMAR MITTAL )
                                                   JUDGE


September 01, 2008                           ( JASWANT SINGH )
ndj                                                JUDGE