Punjab-Haryana High Court
Ravinder Mohan Nanda vs State Of Haryana And Others on 19 April, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P.No.6551 of 2011
Date of decision : 19.4.2011
Ravinder Mohan Nanda
....Petitioner
Versus
State of Haryana and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr. Parveen Kumar Rohilla, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
After arguing for some time, learned counsel for the
petitioner confines his prayer to the limited extent that the
respondents be directed to decide his legal notice (Annexure P-11)
as expeditiously as possible.
Disposed of with a direction to the respondents to decide
the legal notice (Annexure P-11) as expeditiously as possible.
19.4.2011 (MAHESH GROVER)
JUDGE
dss