IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.17025 of 2011
Date of Decision.13.09.2011
Tek Bahadur son of Bhim Lal r/o H.No.213, village Bundala, Tehsil
Phillaur, District Jalandhar
.....Petitioner
Versus
Union of India through Joint Secretary (PSP) & Chief Passport Officer,
Ministry of External Affairs, Room No.8, Ist Floor, Patiala House Annexe,
New Delhi-110001 and others
.....Respondents
Present: Mr. Manuj Nagrath, Advocate
for the petitioner.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K. KANNAN J.(ORAL)
1. Learned counsel for the petitioner states that he will be
satisfied if the representation (Annexure P-3), which has been issued on
behalf of the petitioner, is considered by the addressee within a
particular time.
2. The representation shall be decided by respondent No.2 if the
same is represented again along with copy of this order within a period
of 3 weeks from the date of receipt of representation.
3. The writ petition is disposed of at the stage of admission,
dispensing with notice to the respondents.
(K. KANNAN)
JUDGE
September 13, 2011
Pankaj*