IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 19332 of 2008
Date of decision: November 12, 2008
Jaswinder Kaur --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Harinder Sharma, Advocate, for the petitioner.
Ashutosh Mohunta, J (Oral).
Counsel submits that the petitioner would be satisfied if
her representation (Annexure P-10) is directed to be decided
expeditiously. It has also been prayed that the petitioner be allowed
to file a separate detailed representation as well.
After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 1 to decide the
representation (Annexure P-10) as also a supplementary
representation, (to be filed by the petitioner) in accordance with law,
within three months from the date of filing of the supplementary
representation.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 12, 2008
`ask’