High Court Punjab-Haryana High Court

Mohan Lal vs B.S.N.L. & Others on 19 November, 2008

Punjab-Haryana High Court
Mohan Lal vs B.S.N.L. & Others on 19 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                    CASE NO.: CWP No.17300 of 2008
                                DATE OF DECISION: November 19, 2008

MOHAN LAL                                                   ...PETITIONER

                                 VERSUS

B.S.N.L. & OTHERS                                        ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. N.P. MITTAL, ADVOCATE FOR THE PETITIONER.

MS. RANJANA SHAHI, CENTRAL GOVT. STANDING COUNSEL
FOR RESPONDENTS NO.1 TO 3.

MR. AFTAB SINGH, ADVOCATE FOR
MR. ASHWANI TALWAR, ADVOCATE FOR RESPONDENT NO.4.

ASHUTOSH MOHUNTA, J.(ORAL)

Counsel for the petitioner submits that during the pendency of

the writ petition the petitioner has filed a detailed representation dated

12.11.2008, before respondent No.1. Learned counsel prays that his

representation be ordered to be decided expeditiously.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.1 to dispose of the

representation dated 12.11.2008, filed by the petitioner expeditiously,

preferably, within one month from the date of receipt of certified copy of

this order. While deciding the representation of the petitioner respondent

No.1 shall pass speaking order by taking into consideration the points raised

in this writ petition.

Copy of the order be given under the signatures of the Court

Secretary.


                                        (ASHUTOSH MOHUNTA)
                                              JUDGE


November 19, 2008                           (RAJAN GUPTA)
Gulati                                         JUDGE