High Court Punjab-Haryana High Court

Joginder Singh vs State Of Punjab And Others on 8 August, 2008

Punjab-Haryana High Court
Joginder Singh vs State Of Punjab And Others on 8 August, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                               CWP No. 15859 of 2008
                               Date of decision: September 8, 2008



Joginder Singh                               ---   Petitioner


            Versus

State of Punjab and others             ---- Respondents



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

Present:    Mr.   Vivek Sharma, Advocate, for the petitioner


Ashutosh Mohunta, J.

The relief claimed in this writ petition has also been
claimed by the petitioner by filing a representation (Annexure P3),
which has not been decided so far.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the
representation of the petitioner within 3 months from the date of
receipt of a certified copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 8, 2008
`ask’