IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.15475 of 2009
Date of Decision: October 08, 2009
Darshan Singh
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. K.G. Chaudhary, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the petitioner
has pointed that vide Annexure P-5 and P-6, the
Director General of Police, Punjab, has forwarded
a representation of the petitioner for promotion
from deemed date to the Principal Secretary,
Government of Punjab, Department of Home Affairs
& Justice Home Branch, Chandigarh.
Learned counsel states that the
petitioner would be satisfied if respondent No.1
is directed to deal with the recommendations and
take a final decision thereon within a stipulated
time.
Having considered the nature of
CWP No.15475 of 2009 [2]
issue, the petition is disposed of with direction
to respondent No.1 to deal with Annexure P-5 and
P-6 within a period of two months of receipt of
certified copy of the order and pass speaking and
reasoned order under intimation to the
petitioner.
(AJAI LAMBA)
October 08, 2009 JUDGE
avin
1. To be referred to the Reporters or not?
2. Whether the judgment should be reported in the Digest?