IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.11531 of 2009
Date of Decision: 03.08.2009
Surjit Singh and others
Petitioners
Versus
State of Punjab and others
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Ms.Gursharan K.Mann, Advocate for the petitioners
.....
Jasbir Singh, J.(Oral)
By filing this writ petition, the petitioners pray that directions
be issued to the respondents to issue National Trade Certificate to the
petitioners.
During arguments, it transpires that by stating their grievance,
the petitioners have sent representations which are pending undecided.
In view of facts mentioned above, this writ petition is disposed
of by issuing directions to respondent Nos.3 and 6 to decide representations
filed by the petitioners, as per law, by passing a speaking order. Needful be
done within a period of two months from the date of receipt of a copy of this
order.
03.08.2009 (Jasbir Singh) gk Judge