High Court Punjab-Haryana High Court

Present: Mr. Ravinder Malik vs This Matter Relates To Posting Of … on 4 May, 2009

Punjab-Haryana High Court
Present: Mr. Ravinder Malik vs This Matter Relates To Posting Of … on 4 May, 2009
                      C.W.P. No. 6687 of 2009

Mukesh Rani                  Vs.           State of Haryana and others


Present:              Mr. Ravinder Malik, Advocate
                      for the petitioner.

                             ***

This matter relates to posting of the petitioner. Learned

counsel for the petitioner states the petitioner would be satisfied if a

direction is issued to respondent No.2 to decide her representation

Annexure P-8 and notice Annexure P-11 by passing a speaking order

thereon.

I find this to be a fair request.

In the circumstances this writ petition is disposed of with

a direction to respondent No.2 to decide the representation Annexure P-8 of

the petitioner as well as notice Annexure P-11 by passing a speaking order

thereon within a period of two months from the date of receipt of a certified

copy of this order.

(AJAY TEWARI)
JUDGE
May 04, 2009
sunita