High Court Punjab-Haryana High Court

Umed Singh Rathee vs State Of Haryana And Others on 28 November, 2009

Punjab-Haryana High Court
Umed Singh Rathee vs State Of Haryana And Others on 28 November, 2009
         In the High Court of Punjab and Haryana, at Chandigarh.

                   Civil Writ Petition No. 18243 of 2009

                      Date of Decision: 28.11.2009


Umed Singh Rathee
                                                             ...Petitioner
                                 Versus
State of Haryana and Others
                                                           ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

Present: Mr. Gaurav Singh Hooda, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the petitioner contends that petitioner will be

satisfied in case representation (Annexure P6) made by him is decided

by the authorities i.e. respondent No.2, by passing a well reasoned

order.

I find merit in the contention raised by counsel for the

petitioner.

Accordingly, respondent No.2 is directed to take a conscious

decision on representation of the petitioner(Annexure P6) by passing a

well reasoned order, within three months from the date of receipt of

certified copy of this order. Order shall be communicated to the

petitioner by respondent No.2 so that he is able to take recourse to legal

remedy, in accordance with the provisions of law.

(Kanwaljit Singh Ahluwalia)
Judge
November 28, 2009
“DK”