IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 14748 of 2008
Date of decision: August 21, 2008
Bhuri Singh --- Petitioner
Versus
State of Punjab and others ---- Respondents
CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. Malkeet Singh, Advocate, for the petitioner
Ashutosh Mohunta, J.
Counsel for the petitioner submits that for the relief
claimed in this writ petition, the petitioner has already moved a
representation dated 28-7-2008 ( Annexure P4) before respondent
No.2, which has not been decided so far.
After hearing the learned counsel, we dispose of the
present petition with direction to respondent No.2 to take a final
decision on the representation ( annexure P4) filed by the petitioner
expeditiously, preferably within two months from the date of receipt
of a copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
August 21, 2008
`ask’