High Court Punjab-Haryana High Court

Gurpreet Singh vs State Of Punjab And Another on 19 November, 2009

Punjab-Haryana High Court
Gurpreet Singh vs State Of Punjab And Another on 19 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                   Civil Writ Petition No.17770 of 2009
                   Date of decision: 19th November, 2009

Gurpreet Singh
                                                                 ... Petitioner
                                    Versus
State of Punjab and another
                                                              ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. R.C. Setia, Sr. Advocate with
             Mr. Raman Sharma, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Article 226/227 of the

Constitution of India praying for issuance of direction to respondent No.2 to

issue letter of allotment to the petitioner as per order dated 29th May, 1997

(Annexure P-2).

Counsel for the petitioner prays that petitioner will be satisfied

in case legal notice (Annexure P-9) is treated as representation and the

same is decided by respondent No.2 within a reasonable time.

After hearing counsel for the petitioner, this Court is of the

view that legal notice (Annexure P-9) be treated as representation by

respondent No.2 and a well reasoned order be passed thereupon within

three months after receipt of certified copy of this order.

With these observations, present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 19, 2009
rps