Punjab-Haryana High Court
Gurpreet Kaur vs Gurpreet Singh Bhullar on 17 July, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1264 of 2009(O & M)
Date of Decision:17.07.2009
Gurpreet Kaur
....petitioner
Versus
Gurpreet Singh Bhullar
.....respondent
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Gurcharan Dass,Advocate
for the petitioner
****
RAKESH KUMAR GARG J.
I have heard learned counsel for the petitioner. Without
going into the merits of the arguments raised, I deem it appropriate to
direct the respondent to decide the representations Annexures P-3 and P-4
attached with this petition within three months from the date of receipt of
certified copy of this order.
Disposed of.
(RAKESH KUMAR GARG)
JUDGE
17.07.2009
neenu