High Court Punjab-Haryana High Court

Kavita Hooda vs State Of Haryana & Others on 6 February, 2009

Punjab-Haryana High Court
Kavita Hooda vs State Of Haryana & Others on 6 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                                 CWP No.1957 of 2009
                                 Date of decision: February 6, 2009

Kavita Hooda                                         ... Petitioner

                              Versus

State of Haryana & others                            ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. Ravinder Malik, Advocate
          for the petitioner.

                      ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

Learned counsel for the petitioner states that at this

stage he would be satisfied if the respondents No.2 & 3 decide his

legal notice dated 04.12.2008 by passing a speaking order.

In the circumstances, respondents No.2&3 is directed

to decide the legal notice (Annexure P-7) by passing a speaking

order within a period of three months from the date of receipt of

this order.

Consequently, the writ petition is disposed off.

February 06, 2009                               ( AJAY TEWARI )
sonia                                                 JUDGE