CWP No.12460 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.12460 of 2008 (O&M)
Date of decision: 4.9.2008
Dr. Pardeep Blaggan ..Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Vivek Sharma, 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 serving a legal notice (Annexure P-4) upon
the respondents which has not been decided till date.
After hearing learned counsel for the petitioner, we dispose
of this writ petition with a direction to respondent No.2 to decide the
legal notice (Annexure P-4) within a period of four months from the
date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
September 04, 2008
‘rajpal’