IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 15859 of 2008
Date of decision: September 8, 2008
Joginder Singh --- Petitioner
Versus
State of Punjab and 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.
The relief claimed in this writ petition has also been
claimed by the petitioner by filing a representation (Annexure P3),
which has not been decided so far.
After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 2 to decide the
representation of the petitioner within 3 months from the date of
receipt of a certified copy of this order.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
September 8, 2008
`ask’