IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.19722 of 2008
DATE OF DECISION: November 20, 2008
GURNAM SINGH ...PETITIONER
VERSUS
PSWC & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. VIVEK SETHI, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The short prayer made by the petitioner in this writ petition is
that the appellate authority be directed to decide the appeal (Annexure P-8)
expeditiously.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to decide the appeal
(Annexure P-8) filed by the petitioner within a period of six months from
the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 20, 2008 (RAJAN GUPTA)
Gulati JUDGE