In the High Court for the States of Punjab and Haryana at Chandigarh
...
COCP No. 1881 of 2008(O&M)
Date of decision: October 5, 2009
Baljinder Singh son of Arjan .. Petitioner
Versus
Shri Harkesh Singh and another ..Respondents
Coram: Hon’ble Mr. Justice Rakesh Kumar Garg
Present: Mr. R.K.Arora, Advocate
for the petitioner
Mr.P.S.Dhaliwal, Advocate
for the respondents.
..
Rakesh Kumar Garg,J(Oral)
The grievance of the petitioner before this Court is that despite the
direction dated 28.5.2008 passed in Civil Writ Petition No. 9595 of 2008,
respondent No.1 has failed to decide his case.
In response to the show cause notice issued by this court, separate
replies by way of affidavits of respondent Nos.1 and 2 were filed. It has been
submitted in the affidavit filed by respondent No.2 that a speaking order dated
18.8.2009 has been passed in case of the petitioner in compliance of the orders
passed by this court. A copy of which is attached as Annexure R-2/1 with the
aforesaid reply.
In view of the aforesaid fact that a decision has been taken by the
respondents on the representation of the petitioner, I am not inclined to proceed
further with the petition.
Rule discharged.
However, the petitioner shall be at liberty to challenge the aforesaid
order in accordance with law.
October 5, 2009 (RAKESH KUMAR GARG)
nk JUDGE