High Court Punjab-Haryana High Court

Asha Rani vs State Of Punjab & Others on 21 October, 2008

Punjab-Haryana High Court
Asha Rani vs State Of Punjab & Others on 21 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                         CASE NO.: CWP No.17686 of 2008

                                     DATE OF DECISION: October 21, 2008


ASHA RANI                                                 ...PETITIONER

                                   VERSUS

STATE OF PUNJAB & OTHERS                                  ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. G.S. KAURA, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The relief claimed by the petitioner in this writ petition has also

been claimed by her by filing representation (Annexure P-3) which has not

been decided till date.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.2 to decide the

representation (Annexure P-3) within a period of three months from the date

of receipt of certified copy of this order.




                                              (ASHUTOSH MOHUNTA)
                                                    JUDGE



October 21, 2008                                (RAJAN GUPTA)
Gulati                                             JUDGE