High Court Punjab-Haryana High Court

A.K. Dhadwal vs Union Of India And Others on 17 November, 2008

Punjab-Haryana High Court
A.K. Dhadwal vs Union Of India And Others on 17 November, 2008
CWP No.19510 of 2008                 1


     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH.

                                           CWP No.19510 of 2008
                                           Date of decision: 17.11.2008

A.K. Dhadwal                                           ..Petitioner
                          Versus

Union of India and others                              ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Dharmender Singh Rawat, Advocate,
for the petitioner.

Ashutosh Mohunta, J. (oral)

The relief claimed by the petitioner in this writ petition has

also been claimed by him by filing a representation (Annexure P-8) and

serving a legal notice (Annexure P-9), which have not been decided till

date.

After hearing learned counsel for the petitioner, we dispose

of this writ petition with a direction to respondent No.4 to decide

Annexures P-8 and P-9 within a period of six months from the date of

receipt of certified copy of this order.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 17, 2008
‘rajpal’