High Court Punjab-Haryana High Court

Jaswinder Kaur vs State Of Punjab And Others on 12 November, 2008

Punjab-Haryana High Court
Jaswinder Kaur vs State Of Punjab And Others on 12 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 19332 of 2008
                       Date of decision: November 12, 2008


Jaswinder Kaur                           ---    Petitioner


           Versus

State of Punjab and others                ---- Respondents

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

Present: Mr. Harinder Sharma, Advocate, for the petitioner.

Ashutosh Mohunta, J (Oral).

Counsel submits that the petitioner would be satisfied if
her representation (Annexure P-10) is directed to be decided
expeditiously. It has also been prayed that the petitioner be allowed
to file a separate detailed representation as well.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 1 to decide the
representation (Annexure P-10) as also a supplementary
representation, (to be filed by the petitioner) in accordance with law,
within three months from the date of filing of the supplementary
representation.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

November 12, 2008
`ask’