Punjab-Haryana High Court
A.K.Jain vs State Of Punjab & Others on 12 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
                       CWP No. 20873 of 2008
                       Date of decision: December 12, 2008
A.K.Jain                     ---    Petitioner
           Versus
State of Punjab & others     ----   Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Padamkant Dwivedi, Advocate,
for the petitioner.
Ashutosh Mohunta, J (Oral).
 Counsel submits that for the relief claimed in this petition,
the petitioner has already filed a representation ( Annexure P-3),
which has not been decided as yet.
 After hearing the counsel, we dispose of the present writ
petition with a direction to respondents No.1 & 2 to decide the
representation ( Annexure P-3) in accordance with law, within four
months from the date of receipt of a copy of this order.
 [Ashutosh Mohunta]
Judge
 [Rajan Gupta]
Judge
December 12, 2008
`ask’