High Court Punjab-Haryana High Court

Ex. Constable Baldev Singh vs State Of Punjab & Others on 17 November, 2008

Punjab-Haryana High Court
Ex. Constable Baldev Singh vs State Of Punjab & Others on 17 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 315 of 2007
                       Date of decision: November 17, 2008


Ex. Constable Baldev Singh               ---    Petitioner


            Versus

State of Punjab & others                  ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. KS Dadwal, Advocate, for the petitioner.

Mr. Yatinder Sharma, Sr. DAG, Punjab.

Ashutosh Mohunta, J (Oral).

The sole prayer in the instant petition is that respondent
No.1 be directed to decide the revision petition ( Annexure P-4) filed
by the petitioner within a stipulated period.

A perusal of the file shows that the petitioner has filed a
revision petition, the entry of which has been made vide diary
No.382 CM dated 20-9-2004.

Without going into merits of the controversy, we dispose
of the present case with a direction to respondent No. 1 to treat this
writ petition as a revision and take decision thereon within a period
of six months from the date of receipt of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

November 17, 2008
`ask’