IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.18343 of 2008
DATE OF DECISION: October 23, 2008
RAMAN KUMAR & ANOTHER ...PETITIONERS
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. H.S. SETHI, ADVOCATE FOR THE PETITIONERS.
ASHUTOSH MOHUNTA, J.(ORAL)
The relief claimed by the petitioners in this writ petition has
also been claimed by them by serving legal notice (Annexure P-4) upon the
respondents as well as by filing representations.
After hearing learned counsel for the petitioners, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-4) filed by the petitioners expeditiously, preferably,
within a period of six months from the date of receipt of certified copy of
this order. Before taking a decision on the legal notice (Annexure P-4),
respondent No.4 shall given an opportunity of hearing to the petitioners.
(ASHUTOSH MOHUNTA)
JUDGE
October 23, 2008 (RAJAN GUPTA)
Gulati JUDGE