IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 20873 of 2008
Date of decision: December 12, 2008
A.K.Jain --- Petitioner
Versus
State of Punjab & others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Padamkant Dwivedi, Advocate,
for the petitioner.
Ashutosh Mohunta, J (Oral).
Counsel submits that for the relief claimed in this petition,
the petitioner has already filed a representation ( Annexure P-3),
which has not been decided as yet.
After hearing the counsel, we dispose of the present writ
petition with a direction to respondents No.1 & 2 to decide the
representation ( Annexure P-3) in accordance with law, within four
months from the date of receipt of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
December 12, 2008
`ask’