Punjab-Haryana High Court
Sharda Rani vs State Of Punjab & Others on 20 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.19721 of 2008
DATE OF DECISION: November 20, 2008
SHARDA RANI ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. S.K. RATTAN, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The relief claimed by the petitioner in this writ petition has also
been claimed by her by serving a legal notice (Annexure P-5) upon the
respondents which has not been decided till date.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the legal
notice (Annexure P-5) within a period of three months from the date of
receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 20, 2008 (RAJAN GUPTA)
Gulati JUDGE