High Court Punjab-Haryana High Court

Parvati Devi vs State Of Punjab & Others on 18 November, 2008

Punjab-Haryana High Court
Parvati Devi vs State Of Punjab & Others on 18 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        CASE NO.: CWP No.19572 of 2008

                                 DATE OF DECISION: November 18, 2008


PARVATI DEVI                                              ...PETITIONER

                                  VERSUS

STATE OF PUNJAB & OTHERS                                  ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. SANJIV GUPTA, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The only prayer of the petitioner in this writ petition that his

revision petition against the order (Annexures P-4 and P-5) which are still

pending be ordered to be decided expeditiously.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.1 to decide the revision

petition filed by the petitioner expeditiously, preferably, within a period of

four months from the date of receipt of certified copy of this order.




                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



November 18, 2008                            (RAJAN GUPTA)
Gulati                                          JUDGE