High Court Punjab-Haryana High Court

Bhuri Singh vs State Of Punjab And Others on 21 August, 2008

Punjab-Haryana High Court
Bhuri Singh vs State Of Punjab And Others on 21 August, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH

                             CWP No. 14748 of 2008
                             Date of decision: August 21, 2008


Bhuri Singh                             ---   Petitioner


            Versus

State of Punjab and others            ----    Respondents



CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta

Present:    Mr.   Malkeet Singh, Advocate, for the petitioner


Ashutosh Mohunta, J.

Counsel for the petitioner submits that for the relief
claimed in this writ petition, the petitioner has already moved a
representation dated 28-7-2008 ( Annexure P4) before respondent
No.2, which has not been decided so far.

After hearing the learned counsel, we dispose of the
present petition with direction to respondent No.2 to take a final
decision on the representation ( annexure P4) filed by the petitioner
expeditiously, preferably within two months from the date of receipt
of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

August 21, 2008
`ask’