IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.20981 of 2008
DATE OF DECISION: December 15, 2008
DHAN RAJ ...PETITIONER
VERSUS
UNION OF INDIA & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. ARVIND KASHYAP, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
Counsel submits that the petitioner would be satisfied if his
notice (Annexure P-6) is directed to be decided by the competent authority
expeditiously.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-6) in accordance with law within a period of four
months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
December 15, 2008 (RAJAN GUPTA)
Gulati JUDGE