IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 315 of 2007
Date of decision: November 17, 2008
Ex. Constable Baldev Singh --- Petitioner
Versus
State of Punjab & others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. KS Dadwal, Advocate, for the petitioner.
Mr. Yatinder Sharma, Sr. DAG, Punjab.
Ashutosh Mohunta, J (Oral).
The sole prayer in the instant petition is that respondent
No.1 be directed to decide the revision petition ( Annexure P-4) filed
by the petitioner within a stipulated period.
A perusal of the file shows that the petitioner has filed a
revision petition, the entry of which has been made vide diary
No.382 CM dated 20-9-2004.
Without going into merits of the controversy, we dispose
of the present case with a direction to respondent No. 1 to treat this
writ petition as a revision and take decision thereon within a period
of six months from the date of receipt of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 17, 2008
`ask’