High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab & Others on 8 October, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab & Others on 8 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                            Civil Writ Petition No.15475 of 2009
                                  Date of Decision: October 08, 2009


Darshan Singh
                                                .....PETITIONER(S)

                                VERSUS


State of Punjab & Others
                                               .....RESPONDENT(S)
                            .     .      .


CORAM:           HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -       Mr. K.G. Chaudhary, Advocate, for
                 the petitioner.


                            .     .      .

AJAI LAMBA, J (Oral)

Learned counsel for the petitioner

has pointed that vide Annexure P-5 and P-6, the

Director General of Police, Punjab, has forwarded

a representation of the petitioner for promotion

from deemed date to the Principal Secretary,

Government of Punjab, Department of Home Affairs

& Justice Home Branch, Chandigarh.

Learned counsel states that the

petitioner would be satisfied if respondent No.1

is directed to deal with the recommendations and

take a final decision thereon within a stipulated

time.


                 Having         considered     the    nature     of
 CWP No.15475 of 2009                                     [2]



issue, the petition is disposed of with direction

to respondent No.1 to deal with Annexure P-5 and

P-6 within a period of two months of receipt of

certified copy of the order and pass speaking and

reasoned order under intimation to the

petitioner.


                                                       (AJAI LAMBA)
October 08, 2009                                          JUDGE
avin




1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?