Punjab-Haryana High Court
Balbir Singh vs State Of Punjab Through Its … on 15 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.20952 of 2008
DATE OF DECISION: December 15, 2008
BALBIR SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB THROUGH ITS SECRETARY ...RESPONDENTS
& OTHERS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. M.S. CHEEMA, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
Counsel for the petitioner submits that relief claimed by the
petitoner in this writ petition has also been claimed by him by serving legal
notice (Annexure P-7) which has not been decided so far.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-7) within a period of six months from the date of receipt
of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
December 15, 2008 (RAJAN GUPTA)
Gulati JUDGE