High Court Punjab-Haryana High Court

Kuldeep Singh vs State Of Haryana & Others on 9 July, 2009

Punjab-Haryana High Court
Kuldeep Singh vs State Of Haryana & Others on 9 July, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.




                          CWP No.10002 of 2009
                          DATE OF DECISION: 9.7.2009


Kuldeep Singh                                     ...Petitioner


                         VERSUS
State of Haryana & Others                         ...Respondents




               CORAM

       HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Parminder Singh, Advocate for the petitioner




Permod Kohli, J. (Oral)

The petitioner has made certain allegations against respondents no.4

and 5 as also respondents no.2 and 3. The petitioner has also made

representation (Annexure P-4) for initiating action against respondents no.4

and 5. It is stated on behalf of the petitioner that the official respondents

have not taken any decision on the representation of the petitioner. Learned

counsel for the petitioner submits that he would be satisfied if respondent

no.1 is directed to consider the representation and take a decision

thereon.

In view of the above, this petition is disposed of with a direction to

respondent no.1 to take a decision on the representation (Annexure P-4)
CWP No.10002 of 2009 :2:

within a period of three months from the date a certified copy of this order

is furnished to the competent authority.

(PERMOD KOHLI)
JUDGE

9.7.2009
MFK