CWP No. 4049 of 2009(O&M) Dinesh vs. State of Haryana and others Present: Ms.Anu Chatrath , Advocate for the petitioner. ***
Learned counsel for the petitioner states that at this stage
the petitioner would be satisfied if the respondent No.2 is directed to decide
legal notice (Annexure P-7) within a specified time frame.
I find this to be a fair request.
Without going into the merits of the case it is directed
that respondent No.2 shall pass a speaking order on the legal notice
(Annexure P-7) within a period of four weeks from the date of receipt of a
certified copy f this order.
With the above direction this petition stands disposed of.
(AJAY TEWARI)
JUDGE
March 17 , 2009
sunita