High Court Punjab-Haryana High Court

Kulwinder Kaur vs State Of Punjab & Others on 12 December, 2008

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


                       CWP No. 20921 of 2008
                       Date of decision: December 12, 2008


Kulwinder Kaur                     ---   Petitioner


           Versus

State of Punjab & others            ---- Respondents

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

Present: Mr. Vikas Chatrath, Advocate, for the petitioner.

Ashutosh Mohunta, J (Oral).

Counsel submits that for the relief claimed in this petition,
the petitioner has already served a legal notice upon the
respondents, which has not been decided as yet.

After hearing the counsel, we dispose of the present writ
petition with a direction to respondent No. 1 to decide the legal
notice ( Annexure P-8) of the petitioner in accordance with law,
within six months from the date of receipt of a copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 12, 2008
`ask’