High Court Punjab-Haryana High Court

Sukhdev Singh Kalsi vs State Of Punjab And Others on 4 November, 2008

Punjab-Haryana High Court
Sukhdev Singh Kalsi vs State Of Punjab And Others on 4 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 18833 of 2008
                       Date of decision: November 4, 2008


Sukhdev Singh Kalsi                     ---   Petitioner


           Versus

State of Punjab and others               ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. BS Rana, Advocate, for the petitioner.

Ashutosh Mohunta, J (Oral).

Counsel submits that for the relief claimed in this
petition, the petitioner has already served a legal notice ( Annexure
P4) upon the respondents, which has not been decided as yet.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the legal
notice ( Annexure P-4) of the petitioner in accordance with law,
within three months from the date of receipt of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

November 4, 2008
`ask’