High Court Punjab-Haryana High Court

Sewak Singh vs State Of Punjab And Others on 26 November, 2009

Punjab-Haryana High Court
Sewak Singh vs State Of Punjab And Others on 26 November, 2009
Civil Writ Petition No. 18045 of 2009                                 1




      In the High Court of Punjab and Haryana, at Chandigarh.


                 Civil Writ Petition No. 18045 of 2009

                    Date of Decision: 26.11.2009


Sewak Singh
                                                             ...Petitioner
                                 Versus
State of Punjab and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Mohit Jaggi, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the petitioner contends that though on the same

facts and law points raised, Civil Writ Petition No. 12258 of 2009 titled

as “Malkiat Singh v. State of Punjab” is pending in this Court, petitioner

will be satisfied in case his legal notice (Annexure P13) issued by him is

considered as a representation and a well reasoned order is passed

thereupon by respondent No. 3.

I find merit in the contention raised by counsel for the

petitioner.

Accordingly, respondent No.3 is directed to treat legal notice

(Annexure P13) as a representation of the petitioner and take a

conscious decision thereupon by passing a well reasoned order, within

three months from the date of receipt of certified copy of this order.
Civil Writ Petition No. 18045 of 2009 2

Order shall be communicated to the petitioner so that he is able to take

legal remedy, in accordance with the provisions of law.

(Kanwaljit Singh Ahluwalia)
Judge
November 26, 2009
“DK”