CWP No.16993 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.16993 of 2008
Date of decision: 24.9.2008
Reena Bhardwaj ..Petitioner
Versus
State of Punjab & Ors. ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. R.K. Chopra, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
The petitioner has prayed that direction be issued to the
respondents to consider his case for employment on compassionate
ground. The petitioner has also filed representations (Annexures P-5
and P-6), which have 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
representation (Annexure P-6) within a period of three months from the
date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 24, 2008
‘rajpal’