High Court Punjab-Haryana High Court

Charan Singh vs Pawan Rai And Others on 5 September, 2009

Punjab-Haryana High Court
Charan Singh vs Pawan Rai And Others on 5 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       COCP No.613 of 2009
                                       Date of decision: 5.9.2009


Charan Singh                                       ......Petitioner(s)

                                Versus

Pawan Rai and others                               ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: None for the petitioner.

Mr. S.S. Sahu, Assistant Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

The grievance of the petitioner in this case is that the

respondents have disobeyed the order dated 9.12.2008 passed by this

Court in Crl.Misc.No.32316-M of 2008 whereby this Court had directed

respondent No.1 to conduct inquiry and decide the matter within four

weeks from the date of the aforesaid order and despite the aforesaid

directions, the respondents have failed to take any action.

I have perused the averments made in the petition.

Without going into the merits of the averments made in this

petition, I deem it appropriate to direct respondent No.1 to dispose of the

complaint which was attached as Annexure P-4 with Crl.Misc.No.32316-M

of 2008, if not decided already, as per the directions of this Court vide order

dated 9.12.2008 within a period of four weeks from today.

Disposed of.

Rule discharged.

September 5, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE