IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.1957 of 2009
Date of decision: February 6, 2009
Kavita Hooda ... Petitioner
Versus
State of Haryana & others ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Ravinder Malik, Advocate
for the petitioner.
***
1. Whether Reporters of Local Newspapers 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?
AJAY TEWARI, J.(Oral)
Learned counsel for the petitioner states that at this
stage he would be satisfied if the respondents No.2 & 3 decide his
legal notice dated 04.12.2008 by passing a speaking order.
In the circumstances, respondents No.2&3 is directed
to decide the legal notice (Annexure P-7) by passing a speaking
order within a period of three months from the date of receipt of
this order.
Consequently, the writ petition is disposed off.
February 06, 2009 ( AJAY TEWARI ) sonia JUDGE