IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 15746 of 2009
DATE OF DECISION : 13.10.2009
Kulbhushan Kumar
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Gurbachan Singh Bhatia, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed the instant petition under Article 226 of
the Constitution of India for issuing direction to the respondents not to
implement the order dated 9.5.2008 (Annexure P-1), passed by respondent
No.3.
It is admitted position that against the order dated 9.5.2008
(Annexure P-1), the petitioner has filed appeal, which according to the
petitioner is still pending.
After arguing for some time, counsel states that at this stage,
the petitioner will be satisfied if a direction is issued to respondent No.2 to
consider and decide his appeal within a reasonable time. He further states
that his application to stay the aforesaid order dated 9.5.2008 is also
CWP No. 15746 of 2009 -2-
pending before the Appellate Authority and the same has not been decided
so far and a direction be issued to consider and decide the same within a
short time.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
the Appellate Authority – respondent No.2, to consider and decide the stay
application, filed by the petitioner along with the appeal, in accordance with
law, within a period of two months and if stay is not granted, then the
appeal shall be decided within a period of three months.
October 13, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE