High Court Punjab-Haryana High Court

Gurnam Singh vs Pswc & Others on 20 November, 2008

Punjab-Haryana High Court
Gurnam Singh vs Pswc & Others on 20 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                         CASE NO.: CWP No.19722 of 2008

                                   DATE OF DECISION: November 20, 2008


GURNAM SINGH                                            ...PETITIONER

                                   VERSUS

PSWC & OTHERS                                           ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. VIVEK SETHI, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The short prayer made by the petitioner in this writ petition is

that the appellate authority be directed to decide the appeal (Annexure P-8)

expeditiously.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.2 to decide the appeal

(Annexure P-8) filed by the petitioner within a period of six months from

the date of receipt of certified copy of this order.




                                          (ASHUTOSH MOHUNTA)
                                                JUDGE



November 20, 2008                              (RAJAN GUPTA)
Gulati                                            JUDGE